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 4] [Entire Act]

State of Andhra Pradesh - Section

Section 132 in Andhra Pradesh Co-Operative Societies Act, 1964

132. Repeal and savings.

- The following Acts, namely:-
(1)The Andhra Pradesh (Andhra Area) Co-operative Societies Act, 1932.
(2)The Andhra Pradesh (Andhra Area) Co-operative Land Mortgage Banks Act, 1934.
(3)The Andhra Pradesh (Telangana Area) Co-operative Societies Act, 1952;are hereby repealed :Provided that any society existing at the commencement of this Act which has been registered or deemed to have been registered under the relevant repealed Act, shall, be deemed to have been registered under this Act and the bye-laws of such society shall, so far as they are not inconsistent with the provisions of this Act or the rules made thereunder, continue to be in force until altered or rescinded in accordance with the provisions of this Act and rules made thereunder ;Provided further that Section 8 of the Andhra Pradesh General Clauses Act, 1891, shall be applicable in respect of the repeal of the said enactments and Sections 8 and 11 of the said Act shall be applicable as if the said enactments had been repealed and re-enacted by an Andhra Pradesh Act.