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]

State of Manipur - Section

Section 170 in Manipur Land Revenue and Land Reforms Act, 1960

170. Repeal and savings.

(1)On and from the date on which any of the provisions of This Act are brought into force in any area in the Union territory of Manipur, the enactments specified in the Schedule or so much thereof as relate to the matters covered by the provisions so brought into force shall stand repealed in such area.
(2)The repeal of any enactment or part thereof by sub-section (1) shall not affect,-
(a)the previous operation of such enactment or anything duly done or suffered thereunder;
(b)any right, privilege, obligation or liability acquired, accrued or incurred under such enactment;
(c)any penalty, forfeiture or punishment incurred in respect of any offence committed against such enactment;
(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and any such penalty, forfeiture or punishment may be imposed as if such enactment or part thereof had not been repealed.
(3)Subject to the provisions contained in sub-section (2), any appointment, rule, order, notification or proclamation made or issued, any lease, rent, right or liability granted, fixed, acquired or incurred and any other thing done or action taken under any of the enactments or parts thereof repealed under sub-section (1) shall, in so far as it is not inconsistent with the provisions of this Act brought into force, be deemed to have been made, issued, granted, fixed, acquired, incurred, done or taken under this Act and shall continue to be in force until superseded by anything done or any action taken under this Act.
(4)Any custom or usage prevailing at the time any of the provisions of this Act are brought into force in any area in Union territory of Manipur and having the force of law therein shall, if such custom or usage is repugnant to or inconsistent with such provision, cease to be operative to the extent of such repugnancy or inconsistency.The Schedule[See Section 170 (1)]