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 2] [Entire Act]

Union of India - Section

Section 230 in The Manipur Municipalities Act,1994.

230. Repeal of Manipur Act 26 of 1976 and saving.-

(1)On the date of the commencement of this Act, the Manipur Municipalities Act., 1976 shall be deemed to have been repealed:Provided that the said repeal shall not affect: (a) the validity, effect or consequence of anything done or suffered under the said enactment;
(b)any right, title, obligation or liability already acquired, accrued or incurred under the said enactment or any remedy or proceeding in respect thereof;
(c)any release or discharge of or from any debt, penalty, obligation, liability, claim or demand, or any indemnity already granted;
(d)any investigation, legal proceeding or remedy in respect of any such right, privilege. obligation, liability, penalty, forfeiture or punishment as aforesaid; and any such investigation, legal proceeding or remedy may be instituted or enforced and any such penalty, forfeiture or punishment may be imposed as if such enactment or part thereof had not been repealed; and
(e)the operation of the said enactment in relation to areas falling within the Municipal limits of Moreh.
(2)Notwithstanding anything contained in sub-section (1), all municipalities declared, limits defined, regulations and divisions made, all rules and bye-laws, notifications, orders, appointments and assessments made, licences and notices, issued, taxes, tolls, rates and fees imposed or assessed, budgets passed, plans approved, permissions or sanctions granted, contracts entered into, suits instituted and proceedings taken under the Manipur Municipal Act, 1976(Manipur Act 26 of 1976) in force immediately before the commencement of this Act shall continue to be in force and shall be deemed to have been respectively made, issued, imposed or assessed, passed, approved, granted, entered into, instituted and taken under this Act until new provisions are made or superseded by anything done or any action taken under this Act.