[Cites 0, Cited by 0]
[Section 14]
[Entire Act]
State of Tamilnadu - Subsection
Section 14(2) in The Tamil Nadu (Added Territories) Extension of Laws (No. 2) Act, 1961
| Year | Number | Short title |
| (1) | (2) | (3) |
| 1920 | IV | The[Tamil Nadu] [Substituted for 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969, as amended by the Tamil Nadu Adaptation of Laws (Second Amendment) Order, 1969.]Children Act, 1920. |
| 1923 | V | The[Tamil Nadu] [Substituted for 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969, as amended by the Tamil Nadu Adaptation of Laws (Second Amendment) Order, 1969.]State Aid to Industries Act, 1922. |
| 1935 | XX | The[Tamil Nadu] [Substituted for 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969, as amended by the Tamil Nadu Adaptation of Laws (Second Amendment) Order, 1969.]Betting Tax Act, 1935. |
| 1939 | III | The[Tamil Nadu] [Substituted for 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969, as amended by the Tamil Nadu Adaptation of Laws (Second Amendment) Order, 1969.]Public Health Act, 1939. |
| 1955 | XIV | The[Tamil Nadu] [Substituted for 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969, as amended by the Tamil Nadu Adaptation of Laws (Second Amendment) Order, 1969.]Court-fees and Suits Valuation Act, 1955. |
| 1956 | XXXI | The Code of Criminal Procedure[Tamil Nadu] [Substituted for 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969, as amended by the Tamil Nadu Adaptation of Laws (Second Amendment) Order, 1969.](Amendment) Act, |
| 1956 | XLII | The[Tamil Nadu] [Substituted for 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969, as amended by the Tamil Nadu Adaptation of Laws (Second Amendment) Order, 1969.]Requisitioning and Acquisition of ImmovableProperty Act, 1956. |
| 1957 | XIV | The Prevention of Insults to National Honour Act, 1957. |
| 1957 | XXVI | The[Tamil Nadu] [Substituted for 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969, as amended by the Tamil Nadu Adaptation of Laws (Second Amendment) Order, 1969.]Money-Lenders Act, 1957. |
| 1958 | XIII | The[Tamil Nadu] [Substituted for 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969, as amended by the Tamil Nadu Adaptation of Laws (Second Amendment) Order, 1969.]Catering Establishments Act, 1958. |
| 1958 | XV | The[Tamil Nadu] [Substituted for 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969, as amended by the Tamil Nadu Adaptation of Laws (Second Amendment) Order, 1969.]Bhoodan Yagna Act, 1958. |
| 1958 | XX | [The[Tamil Nadu] [These Acts were already been repealed.]Weights and Measures (Enforcement) Act.1958.] |
| 1958 | XXXII | The[Tamil Nadu] [Substituted for 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969, as amended by the Tamil Nadu Adaptation of Laws (Second Amendment) Order, 1969.]Beedi Industrial Premises (Regulation ofConditions of Work) Act, 1958. |
| 1953 | XXXIII | The[Tamil Nadu] [Substituted for 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969, as amended by the Tamil Nadu Adaptation of Laws (Second Amendment) Order, 1969.]Industrial Establishments (National andFestival Holidays) Act, 1958. |
| 1959 | XXIII | The[Tamil Nadu] [This Act has already been repealed and re-enacted as the Tamil Nadu Agricultural Produce Marketing (Regulation) Act, 1987 (Tamil Nadu Act 27 of 1989).]Agricultural Produce Markets Act, 1959.] |
| Year | No. | Short title | Amendments |
| (1) | (2) | (3) | (4) |
| 1891 | (1) | The[Tamil Nadu] [Substituted for 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969, as amended by the Tamil Nadu Adaptation of Laws (Second Amendment) Order, 1969.]General Clauses Act, 1891 | (1) In section 3, ---(i) alter clause (19), the following clause shall be inserted,namely: ---(19-a) "notification" shall mean a notificationpublished in the Official Gazette;(ii) after clause (23), the following clause shall be inserted,namely: ---(24) "prescribed" shall mean prescribed by rules,regulations ' or by-laws made under the Act, in which the wordoccurs".(2) In sections 10and 15, for the words "to issue orders", the words "toissue notifications or orders", and for the words "by-lawsor orders", the words "by-laws, notifications ororders" shall be substituted.(3) In section 12,for the words "all[Tamil Nadu Acts] [Substituted for the expression 'Madras Acts' by paragraph 3(2) of the Tamil Nadu Adaptation of Laws Order, 1970.], Andhra Act, andAndhra Pradesh Acts made", the words "all[Tamil Nadu Acts] [Substituted for the expression 'Madras Acts' by paragraph 3(2) of the Tamil Nadu Adaptation of Laws Order, 1970.], Andhra Acts and Andhra Pradesh Acts" shall besubstituted.(4) In section 23, clause (a) shall be omitted. |
| 1898 | V | The Malabar Wills Act, 1898 | In section 1, sub-section (3), the proviso shallbe omitted. |
| 1902 | I | The[Tamil Nadu] [Substituted for 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969, as amended by the Tamil Nadu Adaptation of Laws (Second Amendment) Order, 1969.]Court of Wards Act, 1902 | In clause (f) of section 33, for the words,figures and letters "any part of India which, immediatelybefore the 1st day of November 1956, was comprised in a Part AState or a Part C State", the word 'India' shall besubstituted. |
| 1919 | III | The[Tamil Nadu] [Substituted for 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969, as amended by the Tamil Nadu Adaptation of Laws (Second Amendment) Order, 1969.]Agricultural Pests andDiseases Act, 1919. | (1) In section 2, inthe definition of the expression '"occupier", the words"railway or other" shall be omitted.(2) In sub-section (2) of section 9, for thewords, figures, brackets and letters "sub-section (l)(a)","sub-section (l)(b)", and "sub-section (l)(c)",the words, brackets, figures and letters "sub-section(l)(a)", "sub-section (l)(b)", and "sub-section(l)(c)" shall, respectively, be substituted. |
| 1920 | VII | The[Tamil Nadu] [Substituted for 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969, as amended by the Tamil Nadu Adaptation of Laws (Second Amendment) Order, 1969.][Town-Planning Act, 1920.] [This Act has now been repealed by the Tamil Nadu Town and Country Planning Act, 1971 (Tamil Nadu Act 35 of 1972), section 125.] | (1) In section 38,sub-section (1), for the words "on this behalf", thewords "in this behalf" shall be substituted.(2) In section 39-(i) in sub-section (1), for the words and figures "union orother local area in which the Madras Local Boards Act, 1920, isin force", the words and figures "panchayat ornon-panchayat area in which[Tamil Nadu] [These Acts were repealed and re-enacted as the Tamil Nadu Panchayats Act, 1994 (Tamil Nadu Act 21 of 1994).]Village Panchayats Act,1950], or the[Tamil Nadu] [This Act was repealed.]District Boards Act, 1920], is inforce" shall be substituted.(ii) in sub-section (3), for the words "union or other localarea", the words "panchayat or non-panchayat area"shall be substituted.(3) In section 40 -(i) for the words and figures "union or other local area inwhich the[Madras Local Boards Act, 1920] [This Act has now been repealed by the Tamil Nadu Town and Country Planning Act, 1971 (Tamil Nadu Act 35 of 1972), section 125.], is in force", thewords and figures "panchayat or non-panchayat area in whichthe[Tamil Nadu] [These Acts were repealed and re-enacted as the Tamil Nadu Panchayats Act, 1994 (Tamil Nadu Act 21 of 1994).]Village Panchayats Act, 1950], or the[Tamil Nadu] [This Act has now been repealed by the Tamil Nadu Town and Country Planning Act, 1971 (Tamil Nadu Act 35 of 1972), section 125.]District Boards Act, 1920] is in force" shall besubstituted,(ii) for the words "authorities of the union or localboard", the words "authorities of the panchayat ordistrict board" shall be substituted.(4) In section 48, sub-section (1), clause (c),after the words "Code of Criminal Procedure", the[figures] [Substituted for the expression 'Madras Acts' by paragraph 3(2) of the Tamil Nadu Adaptation of Laws Order, 1970.]"1898" shall be inserted. |
| 1920 | VII | The[Tamil Nadu] [Substituted for 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969, as amended by the Tamil Nadu Adaptation of Laws (Second Amendment) Order, 1969.]Elementary Education Act, 1920. | In clause (c) of section 44, the word "or"shall be added at the end. |
| 1940 | XX | The Indian Medical Degrees ([Tamil Nadu] [Substituted for 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969, as amended by the Tamil Nadu Adaptation of Laws (Second Amendment) Order, 1969.]Amendment) Act, 1940. | In section 6-A of the Indian Medical DegreesAct, 1916, inserted by section 3, in sub-section (1), clause (b),sub-clause (i), for the words, figures and letters any part ofIndia which, immediately before the 1st day of November 1956, |was comprised in a Part A State or Part C State", the words"India or in any Part thereof" shall be substituted. |
| 1948 | XIV | The[Tamil Nadu] [Substituted for 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969, as amended by the Tamil Nadu Adaptation of Laws (Second Amendment) Order, 1969.]Aided Institutions (Prohibitionof Transfers of Property) Act, 1948. | In section 2, clause (2), sub-clause (c), forthe words "class of institution", the words "classof institutions" shall be substituted. |
| 1949 | XVIII | The Muslim Personal Law (Shariat) Application.(Madras) Amendment) Act, 1949. | (1) In section 2,after the brackets and word "(Shariat)", the word"Application" shall be inserted.(2) In section 3, ---(i) the following marginal note shall be inserted, namely: ---"Substitution of new section for section 2, Central Act XXVIof 1937";(ii) before the word "Notwithstanding", the figure "2"shall be inserted. |
| Year | Number | Short title |
| (1) | (2) | (3) |
| [Tamil Nadu Acts] [Substituted for 'Madras Acts' by the Tamil Nadu Adaptation of Laws Order, 1970.] | ||
| 1920 | XI | The Madras General Clauses (Amendment) Act, 1920. |
| 1922 | V | The Madras Court-fees (Amendment) Act, 1922. |
| 1938 | XXI | The Madras Removal of Civil Disabilities Act, 1938. |
| 1943 | XXVIII | The Madras Elementary Education (Amendment) Act, 1943. |
| 1944 | I | The Madras Estates Land (Temporary Amendment) Act, 1944. |
| 1945 | XVII | The Court-fees (Madras Amendment) Act, 1945. |
| 1946 | VII | The Madras Elementary Education (Amendment) Act, 1946. |
| 1949 | XII | The Industrial Disputes (Madras Amendment) Act, 1949. |
| Andhra Pradesh Acts | ||
| 1957 | XI | The Andhra Pradesh Agricultural Holdings (Census) Act, 1957. |
| 1960 | VIII | The Andhra Pradesh Public Libraries Act, 1960. |
| Central Regulation of Local Application | ||
| 1909 | I | The Nugur, Albaka and Cherla Laws and Cesses Regulation, 1909. |
| 1912 | I | The Laccadive Islands and Minicoy Regulation, 1912. |
| Central Acts of Local Application | ||
| 1881 | XVIII | The Central Provinces Land-Revenue Act, 1881. |
| 1883 | I | The Central Provinces Local Self-Government Act, 1883. |
| 1898 | XI | The Central Provinces Tenancy Act, 1898. |
| Madras Regulations | ||
| 1937 | I | The Madras Agency Rules (Amendment) Regulation, 1937. |
| 1939 | II | The Madras Agency Rules (Amendment) Regulation, 1939. |
| 1940 | I | The Madras (Partially Excluded Areas) Village CourtsRegulation, 1940. |
| 1940 | III | The Madras Agency Debt Bondage Abolition Regulation, 1940. |
| 1940 | IV | The Madras Agency Rules (Amendment) Regulation, 1940. |
| 1940 | V | The Madras (Partially Excluded Areas) Court of WardsRegulation, 1940. |
| 1940 | VI | The Madras (Partially Excluded Areas) Guardians and WardsRegulation, 1940. |
| 1940 | VII | The Madras Agency Rules (Second Amendment) Regulation, 1940. |
| 1942 | III | The Amindivi Islands Court Fees Regulation, 1942. |
| 1942 | IV | The Madras Agency Rules (Amendment) Regulation, 1942. |
| 1942 | V | The West Godavari (Ganjam and Vizagapattam and Extension)Regulation, 1942. |
| 1943 | I | The Madras (Partially Excluded Areas) (Estates Land Repealing)Regulation, 1943. |
| 1943 | II | The Golgonda and Polavaram Taluks (Local Taxation and Fees)Regulation, 1943. |
| 1944 | I | The Madras Agriculturists Relief (Partially Excluded AreasAmendment) Regulation, 1944. |
| 1945 | II | The Madras (Partially Excluded Areas) Compulsory VaccinationRegulation, 1945. |
| 1946 | I | The Madras Agency Rules (Amendment) Regulation, 1946. |
| 1946 | II | The Madras Agency Rules (Second Amendment) Regulation, 1909. |
| 1947 | I | The Madras Agency Rules (Amendment) Regulation, 1947. |
| 1947 | II | The Madras Agency Rules (Second Amendment) Regulation, 1947. |
| 1948 | I | The Madras Agency Rules (Amendment) Regulation, 1948. |
| 1949 | II | The Madras Agency Rules (Amendment) Regulation, 1949. |
| 1951 | I | The Madras Scheduled Arens (Validation of SuccessionCertificates) Regulation, 1951. |
| 1951 | II | The Madras Agency Rules (Amendment) Regulation, 1950 |
| 1951 | III | The Scheduled Areas Estates Land Rent (Amendment) Regulation,1951. |
| 1951 | IV | The Madras Scheduled Areas Estates (Abolition and Conversioninto Roytwari) Regulation, 1951. |
| Madras Acts | ||
| 1917 | I | The Agency Tracts Interest and Land Transfer Act, 1917. |
| 1920 | XIII | The Mulgeni Rent Enhancement Act, 1920. |
| 1926 | VII | The Kirlampudi B and C Estates, Dontamuru and RayavaramImpartible Estates Act, 1926. |
| 1928 | V | The Jaggampeta A and D Estates Impartible Estates Act, 1948. |
| 1929 | VIII | The Mirzapuram and Pedagonnur Impartible Estates Act, 1929. |
| 1929 | IX | The Ellamarru and Penjendra Impartible Estates Act, 1929. |
| 1933 | I | The Kapileswarapuram Impartible Estate Act, 1933 |
| 1933 | II | The Anakapallee and other Impartible Estates Act, 1932 |
| 1947 | VII | The Malabar Irrigation Works (Construction and Levy of Cess)Act, 1947. |
| 1947 | XIII | The Tungabhadra Project (Prevention of Speculation in Land)Act, 1947. |
| 1949 | XIV | The West Godavari District (Assimilation of Laws on Provincialand Concurrent Subjects) Act, 1949. |
| 1955 | XV | The Tuticorin Port Trusts (Application to Mangalore) Act,1953. |