(5)Nothing in clause (2) shall affect-(a)the provisions of any existing law other than a law to which the provisions of clause (6) apply, or(b)the provisions of any law which the State may hereafter make-(i)for the purpose of imposing or levying any tax or penalty, or(ii)for the promotion of public health or the prevention of danger to life or property, or(iii)in pursuance of any agreement entered into between the Government of the Dominion of India or the Government of India and the Government of any other country, or otherwise, with respect to property declared by law to be evacuee property.