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 60] [Entire Act]

State of Assam - Subsection

Section 60(1) in The Assam Children Act, 1970

(1)Immediately before the date on which this Act comes into force in any area, there is in force in that area, any law corresponding to this Act that law shall stand repealed on the said date :Provided that the repeal shall not affect-
(a)the previous operation of any law so repealed or anything duly done or suffered thereunder; or
(b)any right, privilege, obligation or liability acquired, accrued or incurred under any law so repealed; or
(c)any investigation, legal proceeding or remedy in respect of any such right, privilege, obligation, liability, penalty, forfeiture or punishment as aforesaid;
(d)any penalty, forfeiture or punishment in respect of any offence committed against any law so repealed; and any such investigation, legal proceeding or remedy may be instituted, continued or enforced any such penalty, forfeiture or punishment may be imposed, as if this Act has not been passed.