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 16] [Entire Act]

Union of India - Section

Section 100 in The Employees' State Insurance Act, 1948

100. Repeals and savings.

—If, immediately before the day on which this Act comes into force in any part of the territories which, immediately before the 1st November, 1956, were comprised in a Part B State, there is in force in that part any law corresponding to this Act, that law shall, on such day, stand repealed:Provided that the repeal shall not affect—
(a)the previous operations of any such law, or
(b)any penalty, forfeiture or punishment incurred in respect of any offence committed against any such law, or
(c)any investigation or remedy in respect of any such penalty, forfeiture or punishment;
and any such investigation, legal proceeding or remedy may be instituted, continued or enforced and any such penalty, forfei­ture or punishment may be imposed, as if this Act had not been passed:Provided further that subject to the preceding proviso anything done or any action taken under any such law shall be deemed to have been done or taken under the corresponding provision of this Act and shall continue in force accordingly unless and until superseded by anything done or any action taken under this Act.