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 28] [Entire Act]

State of Rajasthan - Subsection

Section 28(2) in Rajasthan Dacoity Affected Areas Act, 1986

(2)Notwithstanding such repeal , all things done or actions taken under the said Ordinance shall be deemed to have been done or taken under this Act.