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 3] [Entire Act]

State of Karnataka - Section

Section 34 in Karnataka Medical Registration Act, 1961

34. Repeal and savings.

- The Bombay Medical Act, 1912 (Bombay Act VI of 1912), as in force in the [Belgaum Area] [Adapted by the Karnataka Adaptations of Laws Order 1973 w.e.f. 1.11.1973], the Medical Registration Act, 1348F. (Hyderabad Act I of 1348 Fasli), as in force in the [Gulburga Area] [Adapted by the Karnataka Adaptations of Laws Order 1973 w.e.f. 1.11.1973] the Madras Medical Registration Act, 1914 (Madras Act IV of 1914), as in force in the [Mangalore and Kollegal Area] [Adapted by the Karnataka Adaptations of Laws Order 1973 w.e.f. 1.11.1973] and the Mysore Medical Registration Act, 1931 (Mysore Act V of 1931), as in force in the Mysore Area, are hereby repealed:Provided that until the constitution of the Medical Council in accordance with the provisions of this Act, the body functioning as the [Karnataka Medical Council] [Adapted by the Karnataka Adaptations of Laws Order 1973 w.e.f. 1.11.1973] immediately before the commencement of this Act shall exercise the powers and perform the duties conferred by the provisions of this Act on the Medical Council and casual vacancies in the seats of the members of the Medical Council so functioning shall be filled and all matters in connection with the filling up of such vacancies shall be regulated in accordance with the provisions governing the filling of such vacancies and regulating such matters in force immediately before the commencement of this Act subject to such modifications of the said provisions as the State Government may by notification make in the said provisions:Provided that section 6 of the [Karnataka] [Adapted by the Karnataka Adaptations of Laws Order 1973 w.e.f. 1.11.1973] General Clauses Act, 1899 ([Karnataka] [Adapted by the Karnataka Adaptations of Laws Order 1973 w.e.f. 1.11.1973] Act III of 1899), shall be applicable in respect of such repeal and sections 8 and 24 of the said Act shall be applicable as if the said enactments had been repealed and re-enacted by this Act.