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 4] [Entire Act]

State of West Bengal - Subsection

Section 4(1) in The West Bengal State Laws (Extension To Cooch Behar) Act, 1950.

(1)The repeal by section 3 of any corresponding law in force in Cooch Behar immediately before the commencement of this Act shall not affect -
(a)the previous operation of any such law, or
(b)any penalty, forfeiture or punishment incurred in respect of any offence committed against any such law, or
(c)any investigation, legal proceeding or remedy in respect of any such penalty, forfeiture or punishment, and any such investigation, legal proceeding or remedy may be instituted, continued or enforced and any such penalty, forfeiture or punishment may be imposed as if this Act had not been passed.