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 8] [Entire Act]

Union of India - Section

Section 149 in The Delhi Police Act, 1978

149. Cesser of operation of certain enactments and savings.

(1)On the commencement of this Act the enactments specified in Schedule II shall cease to be in force in Delhi. Provided that-
(i)all rules and standing orders made (including the Punjab Police Rules, as in force in Delhi), appointments made, powers conferred, orders made or passed, directions and certificates issued, consent, permit, permission or licence given, summons or warrants issued or served, persons arrested or detained or discharged on bail or bond, search warrants issued, bonds forfeited and penalties incurred under any such enactment shall, in so far as they are consistent with this Act, be deemed to have been respectively made, conferred, passed, given, issued, served, arrested, detained, discharged, forfeited or incurred under this Act;
(ii)all references in any enactment to any of the provisions of the enactments so ceasing to be in force shall, in relation to Delhi; be construed as references to the corresponding provisions of this Act.
(2)The cesser of operation under sub-section (1) of an enactment specified irk Schedule II shall not affect-
(a)the validity, invalidity, effect or consequence of. anything done. or suffered to be done thereunder before the commencement of this Act;
(b)any right, privilege, obligation or liability already acquired, accrued or incurred thereunder before such commencement;
(c)any penalty, forfeiture or punishment incurred or inflicted in respect of any act thereunder before such commencement;
(d)any investigation, legal proceeding or remedy in respect of such right, privilege, obligation, liability, penalty, forfeiture or punishment; or
(e)any legal proceeding thereunder pending in any court or before any officer immediately before such commencement or anything done or suffered to be done in the course of such proceedings, and any such proceeding or any appeal or revisional proceedings arising out of such proceeding shall, save as otherwise expressly provided in section 150 be instituted, continued or disposed of, as the case may be, as if this Act had not been enacted.