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 199 in The Tripura Land Revenue And Land Reforms Act, 1960

199. Repeal and savings.

(1)On, and from the date on which any of the. provisions of this Act are 'brought into force in any area in the Union territory of Tripura, the enactments specified In the Schedule, or so much thereof as relate to the matters, covered by the provisions so brought into force repealed In such area.
(2)The repeal of any enactment or part thereof by sub-section (1) shall not effect,--
(a)the previous operation of such enactment of anything duly done or suffered thereunder;
(b)any right privilege, obligation or liability acquired, accrued or incurred under such enactment;
(c)any penalty for forfeiture or punishment incurred in respect of any offence committed against such enactment;
(d)any investigation legal proceeding or remedy may pect of any such right, privilege, obligation, liability, Penalty forfeiture orpunishment as aforesaid; and any such investigation, legal proceeding or remedy may be Instituted or enforced and any such penalty, forfeiture or of had not been punishment may be imposed as if such enactment or part there-repealed.
(3)Subject to the provisions contained; In, sub-section (2), any appointment, rulu order, notification or proclamation made or issued, any lease, rent, right or liability granted, fixed, acquired or Incurred and any other thing done or action taken under any of the enactments or parts thereof repealed, under sub-section (1) shall, in so far as it Is not inconsistent with the provision of this Act brought Into force, be deemed to have been made, issued, granted, fixed acquired, incurred, done or taken under this Act and shall continue to be in force until, superseded by anything done or any action taken under this Act.
(4)Any custom or usage prevailing At the time any of the provisions of this Act are brought into force in any area in the Union territory of Tripura and having the force of law therein shall if such custom or usage is repugnant to or inconsistent with such provision, cease to be operative to the extent of such repugnancy, or inconsistency.THE SCHEDULE[See section 199 (1)]
(1)Praja Bhunyadhikari Sambandha Bishyak Ain (EK Ain, 1296 Tripurabda)
(2)1296 Tripurabder Praja Bhumyadhikeri Ain Sansudhan Bishyak 1337 Tripurabder EK Ain, and 1296 Tripiurabder Praja Bhumyadhikari Ain Sansudhan Bishyak 1335 Tripurabder EK Ain.
(3)Rajdhani Agartala Sahar Bondobasta Sambandhiya Bidhan, 1346 T.E.
(4)Jarip-o-Eondobasta Sambandhiya Niyamaball, 1309 Tri-purabda.
(5)Tripura Rajyer Jarip Bondobasta Sambandhyia Niyamaball Sansudhan Bishyak, 1336 Tripurabder Tin Alm
(6)Jarip-o-Bcndobasta Sambandhiya Niyamabali (Prathem Khanda).
(7)Jarip-o-Bondobasta Sambandhiya Niyamaball (Dwitiya Khanda), 1323 T.E.
(8)1290 Saner EK Ain Orthat Rajaswa Sambandhiya Niyama-ball, and 1323 Tripurabdar Ain Orthat Rajaswa Sambandhiya 1290 Saner EK Ain Sansudhan Bishyak Bidhi.
(9)Sarkari Prapya Aday Sambandhiya 1326 Tripura Char Ain and Sarkari Prapya Aday Sambandhiya 1326 Tripura Char Ain Sansudhan Bishyak Ain Athaba 1358 Tring Saner 18 Nang Ain.