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]

Union of India - Section

Section 17 in The Admiralty (Jurisdiction And Settlement Of Maritime Claims) Act, 2017

17. Repeal and Savings

(1)The application in India of the following enactments are hereby repealed—
(a)the Admiralty Court Act, 1840;
(b)the Admiralty Court Act, 1861;
(c)the Colonial Courts of Admiralty Act, 1890;
(d)the Colonial Courts of Admiralty (India) Act, 1891; and
(e)the provisions of the Letters Patent, 1865 in so far as they apply to the admiralty jurisdiction of the Bombay, Calcutta and Madras High Courts.
(2)Notwithstanding the repeal, all admiralty proceedings pending in any High Court immediately before the commencement of this Act shall continue to be adjudicated by such court in accordance with the provisions of this Act.
(3)Anything done or any action taken, under the provisions of the repealed enactments, shall in so far as such thing or action is not inconsistent with the provisions of this Act, be deemed to have been done or taken under the corresponding provisions of the Act as if the said provisions were in force when such thing was done or such action was taken and shall continue to be in force accordingly until superseded by anything done or any action taken under this Act or rules made thereunder.
(4)Any rule, regulation, bye-law made or order or notice issued under the repealed enactments, shall so far as it is not inconsistent with the provisions of thisAct or rules made thereunder be deemed to have been done or taken under the corresponding provisions of this Act.