Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 130(1)] [Section 130] [Entire Act] State of Madhya Pradesh - Subsection Section 130(1)(b) in The M.P. Panchayat Raj Avam Gram Swaraj Adhiniyam, 1993 (b)any right, privilege obligation or liability acquired, accrued or incurred under the repealed Act; or