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 9] [Entire Act]

State of Bihar - Subsection

Section 9(1) in The Bihar Non-Government Elementary Schools (Taking Over of Control) Act, 1976

(1)All provisions relating to non-Government elementary schools under the Bihar and Orissa Local Self-Government Act of 1885 (Ben. Act III of 1885), the Bihar and Orissa Municipal Act, 1922 (Bihar and Orissa Act VII of 1922), the Patna Municipal Corporation Act, 1951 (Bihar Act XIII of 1952) and the Bihar Panchyat Samities and Zila Parishads Act, 1961 (Bihar Act VI of 1962) and any other enactment in force, at the time of enforcement of this Act shall stand repealed:Provided that nothing in this repeal shall affect or be deemed to affect-
(i)any right, title, obligation or liability already acquired, accrued or incurred for anything done or suffered, in respect of the period immediately preceding this repeal;
(ii)any legal proceeding or remedy whether initiated or availed of before or after this repeal, in respect of any such right, title, obligation or liability. Under the provisions of such enactments and all proceeding under them in respect of all matters aforesaid shall be initiated and disposed of or continued and disposed of as the case may be, as if Act had not been enacted.