Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 65A] [Entire Act] State of Bihar - Subsection Section 65A(c) in Santhal Parganas Tenancy (Supplementary Provisions) Act, 1949 (c)afreet any right, privilege, obligation or liability acquired, or accrued or incurred under any enactment so repealed; or