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]

Union of India - Section

Section 20 in The Haryana and Uttar Pradesh (Alteration of Boundaries) Act, 1979

20. Liability in respect of actionable wrong.-

Where, immediately before the appointed day, the State of Haryana or Uttar Pradesh is subject to any liability in respect of an actionable wrong, other than breach of contract, that liability shall,-
(a)if the cause of action arose wholly within the transferred territories, be a liability of the State to which the territories are transferred; and
(b)in any other case, continue to be a liability of the State which, immediately before that day, was subject to such liability.