Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 52] [Entire Act]

Union of India - Subsection

Section 52(2) in THE MARINE AIDS TO NAVIGATION ACT, 2021

(2)Notwithstanding the repeal of the Lighthouse Act, 1927 (17 of 1927) (herein referred to as the repealed Act), —
(a)any notification, rule, regulation, bye-law, order or exemption issued, made or granted under the repealed Act shall, until revoked, have effect as if it had been issued, made or granted under the provisions of this Act;
(b)any office established or created, officer appointed and anybody elected or constituted under the repealed Act shall continue and shall be deemed to have been established, created, appointed, elected, or constituted, as the case may be, under this Act;
(c)any document referring to the repealed Act shall be construed as referring to this Act or to the provision of this Act;
(d)any fine levied under the repealed Act may be recovered as if it had been levied under this Act;
(e)any offence committed under the repealed Act may be prosecuted and punished as if it had been committed under this Act;
(f)any proceeding pending before any court under the repealed Act may be tried or disposed of under the corresponding provisions of this Act;
(g)the officers appointed under the provisions of the repealed Act and continuing during the commencement of this Act shall continue as if they have been appointed under this Act;
(h)any person appointed under or by virtue of the repealed Act shall be deemed to have been appointed to that office under or by virtue of this Act;
(i)any inspection, investigation or inquiry ordered to be done under the provisions of the repealed Act shall continue to be proceeded with as if such inspection, investigation or inquiry was ordered to be done under the corresponding provisions of this Act.