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] [Entire Act]

State of Odisha - Section

Section 6 in The Orissa Revenue Administration (Units) Act, 1963

6. Repeal and savings.

- With effect from the date of commencement of this Act -
(a)all references to a Deputy Commissioner in any other law or in any rule, regulation, order or notification having the force of law, shall, for all purposes whatsoever whether relating to revenue administration or not, be read and construed as references to the Collector of the district within the local limits of which the area within the local jurisdiction of the Deputy Commissioner is situate;
(b)the laws specified in the second column of the Schedule shall stand repealed to the extent specified in the third column thereof;
(c)save as otherwise provided in this Act any other law or any rule, regulation, order or notification having the force of law corresponding to any of the provisions of this Act or repugnant thereto shall stand repealed; and
(d)save as otherwise provided in this Act all units of revenue administration by whatever name locally known before the said date shall cease to be such units.