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 Rajasthan - Section

Section 21 in Rajasthan Societies Registration Act, 1958

21. Repeal and savings

.— (1) The Societies Registration Act, 1860 (Central Act XXI of 1860) as adapted to the pre-reorganisation State of Rajasthan by means of Rajasthan Ordinance IV of 1950 and all laws relating to the registration of societies which may be in force in any part of the State shall stand repealed upon the commencement of this Act.
(2)All societies registered under any of the laws mentioned in sub-section (1) shall, if they may be registered under this Act, be deemed to have been registered hereunder.
(3)All changes made in the names of such societies as are referred to in sub-section (2), previously to the commencement of this Act, shall be deemed to have been made under this Act :Provided that, if such change shall not have been registered or a certificate in receipt thereof shall not have been issued in accordance with Section 12-B, such registration shall be made and certificate shall be issued under that section on application being made to the Registrar in that behalf within three months from the commencement of this Act.
(4)All other action taken or orders given under the laws mentioned in sub-section (1) shall, unless repugnant to, or inconsistent with, the provisions of this Act, be deemed to have been taken or given, as the case may be, under this Act.
(5)If, in the case of any society deemed to have been registered under this Act, no action of the nature specified in section 4-A, shall have been taken previously to the commencement of this Act, such action shall first be taken within three months after such commencement and thereafter in accordance with that section and for any failure to do so the person responsible shall be liable under section 4-B.