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 34(1)] [Section 34] [Entire Act] Union of India - Subsection Section 34(1)(a) in Central Civil Services (Classification, Control & Appeal) Rules, 1965 (a)such repeal shall not affect the previous operation of the said rules, or any notification or order made, or anything done, or any action taken, thereunder;