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] [Entire Act]

State of Goa - Section

Section 58 in The Government of Union Territories Act, 1963

58. Repeal and savings.

(1)The following laws are hereby repealed:-
(a)the Territorial Councils Act, 1956;
(b)the Decree No. 46-2381, dated the 25th October, 1946, as subsequently amended, relating to the Representative Assembly of the State of Pondicherry;
(c)the Decree No. 47-1490, dated the 12th August, 1947, as subsequently amended, relating to the setting up of a Council of Government in the State of Pondicherry;
(d)the State of Pondicherry (Representation of the People) Order, 1955, in so far as it relates to the Representative Assembly of Pondicherry.
(2)Notwithstanding the repeal of the Territorial Councils Act, 1956,- 103 of 1956.
(a)every officer and other employee of the Territorial Council of a Union territory serving under the Council immediately before such repeal shall become an officer or other employee of Government and shall be employed in connection with the administration of the Union territory with such designation as the Administrator may determine and shall hold office by the same tenure and at the same remuneration and on the same terms and conditions of service as he would have but for such repeal held the same and shall continue to do so unless and until such tenure, remuneration and terms and conditions are duly altered by the Administrator:
Provided that -
(i)the tenure, remuneration and terms and condition of service of any such officer or other employee shall not be altered to his disadvantage without the previous sanction of the Central Government;
(ii)any service rendered by any such officer or other employee before such repeal shall be deemed to be service rendered in connection with the administration of the Union territory;
(iii)the Administrator may employ any such officer or other employee in the discharge of such functions as the Administrator may think proper and every such officer or other employee shall discharge those functions accordingly;
(b)anything done or any action taken (including any notification, order, scheme, rule, form, notice or bye-law made or issued, any licence or permission granted) under the repealed Act shall in so far as it is not inconsistent with the provisions of this Act, continue in force unless and until it is superseded by anything done or any action taken in accordance with law;
(c)all debts, obligations and liabilities incurred, all contracts entered into and all matters and things engaged to be done by, with or for the Territorial Council before such appeal shall be deemed to have been incurred, entered into or engaged to be done in exercise of the executive power of the Union for the purposes .of the administration of the Union territory;
(d)all assessments, valuations, measurements or divisions made by the Territorial Council shall, in so far as they are not inconsistent with the provisions of this Act, continue in force unless and until they are superseded by any assessment, valuation, measurement or division made by the Administrator in accordance with law;
(e)all properties, movable and immovable, and all interests of whatsoever nature and kind, vested in the Territorial Council immediately before such repeal shall, with all rights of whatsoever description, used, enjoyed or possessed by that Council, vest in the Union for the purposes of the administration of the Union territory;
(f)all rates, taxes, cesses, fees, rents, fares and other charges which immediately before such repeal were being lawfully levied by the Territorial Council shall continue to be levied at the same rate at which they were being levied by the Council immediately before such repeal until provision to the contrary is made by law;
(g)all rates, taxes, cesses, fees, rents, fares and other charges due to the Territorial Council immediately before such repeal shall be deemed to be due to the Union in connection with the administration of the Union territory;
(h)all suits, prosecutions and other legal proceedings instituted or which might have been instituted by or against the Territorial Council may be continued or instituted by or against the Government of India.
The First Schedule[See sections 4 (a), 11 and 45 (4)]Forms Of Oaths Or AffirmationsIForm of Oath or Affirmation to be made by a Candidate for Election to the Legislative Assembly
"I, A. B., having been nominated as a candidate to fill a seat in the Legislative Assembly of| do swear in the name of Godsolemnly affirm
that I will bear true faith and allegiance to the Constitution of India as by law established and that I will uphold the Sovereignty and integrity of India."IIForm of Oath or Affirmation to be made by a Member of the Legislative Assembly of a Union territory
"I, A. B., having been elected (or nominated) a member of the Legislative Assembly of| do swear in the name of Godsolemnly affirm
of that I will bear true faith and allegiance to the Constitution of India as by law established, that I will uphold the sovereignty and integrity of India and that I will faithfully discharge the duty upon which I am about to enter."IIIForm of Oath of Office for a Member of the Council of Ministers of a Union territory
"I, A. B.,| do swear in the name of Godsolemnly affirm| that I will bear true faith and allegiance to the Constitution of India as by faith established,
that I will uphold the sovereignty and integrity of India, that I will faithfully and conscientiously discharge my duties as a Minister for the Union territory .........., and that I will do right to all manner of accordance with the Constitution and the law for or favour, affection or ill-will."IVForm of Oath of Secrecy for a Member of the Council of Ministers of a Union territory
"I, A. B.,| do swear in the name of Godsolemnly affirm| that I will not directly or indirectly communicate or reveal to any person or persons
any of the matter which shall be brought under my consideration or shall become known to me as a Minister for the Union territory of.......... except as may be required for the due discharge of my duties as such Minister."The Second Schedule(See section 57)Enactments amended
Year Number Short title Amendments
1 2 3 4
1950 43 The Representation of the People Act, 1950. In section 4, in sub-section (l),the words "to Goa, Daman and Diu" shall be omitted.In section 13B, in sub-section (I)for the words "a Union territory", the words "theUnion territory of Delhi" shall be substituted.In section 13D, in sub-sections (1)and (2), for the words "a Union territory", the words"the Union territory of Delhi" shall be substituted.In section 27A,-(i)sub-section (2) shall be omitted;(ii) forsub-section (4), the following sub-section shall be substituted,namely: -"(4) Theelectoral college for each of the Union territories of HimachalPradesh, Manipur, Tripura and Pondicherry shall consist of theelected members of the Legislative Assembly constituted for thatterritory under the Government of Union Territories Act, 1963."In the First Schedule,-(i) after theentry "24. Goa, Daman and Diu … 2", the entry"25. Pondicherry … …. 1" shall beinserted and the existing entry relating to North East FrontierTract shall be renumbered as entry 26;(ii) for thetotal, the following total shall be substituted, namely:-"TOTAL …………..508".
1950 43 The Representation of the People Act, 1950. In the Second Schedule, after entry15 relating to Nagaland, the following entries shall be inserted,namely:-"16. Himachal Pradesh ……………4017. Manipur ………………………3018. Tripura ……………………….3019. Goa, Daman and Diu ………....3020. Pondicherry …………………..30".The Fifth Schedule shall be omitted.
1951 43 The Representation of the People Act, 1951. In section 4, the words "toGoa, Daman. and Diu" shall be omitted;In section 15, in sub-section (2),-(i) for thewords "the Governor" the words "the Governor orAdministrator, as the case may be" shall be substituted;(ii) in theproviso, the words and figures "or under the provisions ofsection 5 of the Government of Union Territories Act, 1963., asthe case may be" shall be added at the end.In section 32 the words and figures"or under the provisions of the Government of UnionTerritories Act, 1963, as the case may be." shall be addedat the end.In section 36, in clause (a) ofsub-section (2),-(i) the word"and" occurring after the figures "191" shallbe omitted;(ii) for thewords and figure "Part II of this Act", the words andfigures "Part II of this Act, and sections 4 and 14 of theGovernment of Union Territories Act, 1963" shall besubstituted.In section 55, the words andfigures "or under the Government of Union Territories Act,1963, as the case may be." shall be added at the end.In section 100, in clause (a) of sub-section (I), after thewords "this Act", the words and figures "or theGovernment of Union Territories Act, 1963." shall beinserted.
1956 37 The States Reorganisation Act, 1956. In section 15 of the StatesReoganisation Act, 1956,-(i) in clause(d), after the word "Maharashtra", the words "andthe Union territories of Dadra and Nagar Haveli and Goa, Damanand Diu" shall be inserted;(ii) in clause (e), after the word"Kerela", words "and the Union territory ofPondicherry" shall be inserted.