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 Railway Companies (Emergency Provisions) Act, 1951

20. Repeal of Ordinance 2 of 1951.

The Railway Companies (Emergency Provisions) Ordinance, 1951 (2 of 1951.) is hereby repealed:Provided that the repeal shall not affect--
(a)the previous operation of the said Ordinance, or
(b)any penalty, forfeiture or punishment incurred in respect of any offence committed against the said Ordinance, or
(c)any investigation, legal proceeding or remedy in respect of any such penalty, forfeiture or punishment, and any such investigation, legal proceeding or remedy may be instituted, continued or enforced, and any such penalty, forfeiture, or punishment may be imposed as if this Act had not been passed:
Provided further that, subject to the preceding proviso, anything done or any action taken (including any notified order issued, appointment made or direction given under the said Ordinance) shall be deemed to have been done or taken under the corresponding provision of this Act and shall continue in force accordingly, unless and until superseded by anything done or any action taken under this Act.