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 428] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 428(1) in Jammu and Kashmir Municipal Corporation Act, 2000

(1)On and from the date of commencement of this Act, the Jammu and Kashmir Municipal Act, Samvat 2008 shall stand repealed (hereinafter referred to as the repealed Act) :Provided that the repeal shall not effect :-
(a)the previous operation of the repealed Act, or anything duly done or suffered thereunder ; or
(b)any penalty, forfeiture or punishment incurred in respect of any offence committed against the replaced Act, ; or
(c)any investigation, legal proceeding or remedy in respect of any such right, privilege, obligation, liability, penalty, forfeiture or punishment as a aforesaid and any such investigation, legal proceeding or, remedy may be instituted, contained or enforced, and any such penalty, forfeiture or punishment may be imposed as if this Act has not been enforced.
Provided further that anything done or any action taken (including any appointment, or delegation made, notification, notice, order, instruction or direction issued, rule, regulation, bye-law, form, or scheme framed, certificate obtained, permit or licence granted, registration affected, tax imposed or fee or rate levied), under the repealed Act shall, in so far as it is in force immediately before the commencement of this Act and is not inconsistent with the provisions of this Act, be deemed to have been done or taken under the corresponding provisions of this Act and shall continue to be in force accordingly, unless and until superseded by anything done or any action taken under this Act.First Schedule(See section 324)Part-I Prupose to Which Premises may not be used Without a Licence :