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 1] [Section 148] [Entire Act]

State of Maharashtra - Subsection

Section 148(2) in The Maharashtra Prohibition Act

(2)But nothing in this Act or any report or amendment made thereby shall affect or be deemed to affect—
(i)any right, title, obligation or liability already acquired, accrued or incurred before the commencement of this Act;
(ii)any legal proceeding or remedy in respect of any right, title, interest, obligation or liability or anything done or suffered before the commencement of this Act and any such proceeding shall be continued and disposed of, as if this Act was not passed;
(iii)the levy of any duties under section 29A of the Bombay Abkari Act, 1878 (Bom. V of 1878), and the recovery of any duties or fees leviable under any other provisions of the Acts hereby repealed, and all such duties or fees shall be leived or recovered, as the case may be, as if this Act was not passed.