Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 131(1)] [Section 131] [Entire Act] State of Assam - Subsection Section 131(1)(b) in Assam Panchayat Act, 1994 (b)the said repeal shall not effect the validity or invalidity of anything already done under the said enactment;