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 1] [Entire Act]

State of Punjab - Section

Section 19 in The Punjab Public Premises and Land (Eviction and Rent Recovery) Act, 1973

19. Validation.

- Notwithstanding any judgment, decree or order of any court, anything done or any action taken (including rules or orders made notices issued, evictions ordered or effected, damages assessed, rents or damages or costs recovered and proceedings initiated) or purported to have been done or taken under the Punjab Public Premises and Land (Eviction and Rent Recovery) Act, 1959 (hereinafter in this section referred to as the 1959 Act), shall be deemed to be as valid and effective as if such thing or action was done or taken under the corresponding provisions of this Act which under sub-section (3) of section 1 shall be deemed to have come into force on the 27th day of November, 1959 and accordingly -
(a)no suit or other legal proceeding shall be maintained or continued in any court for the refund of any rent or damages or courts recovered under the 1959 Act which such refund has been claimed merely on the ground that the said Act, has been declared to be unconstitutional and void; and
(b)no court shall enforce a decree or order directing the refund of any rent or damages or costs recovered under the 1959 Act merely on the ground that the said Act has been declared to be unconstitutional and void.