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 73] [Entire Act]

State of Kerala - Subsection

Section 73(b) in Kerala Stamp Act, 1959

(b)any right, privilege, obligation or liability acquired, accrued or incur-red under the said enactments; any penalty, forfeiture or punishment incurred in respect of any offen-ce committed against the said enactments; or any investigation, legal proceeding or remedy in respect of any such right, privilege, obligation, liability, forfeiture or punishment as afore-said and such investigation, legal proceeding or remedy may be insti-tuted, continued or enforced, and any such penally, forfeiture or punishment may be imposed as if this Act had not been passed.