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 20] [Entire Act]

Union of India - Section

Section 290 in Government of India Act, 1935

290.

(1)Subject to the provisions of this section, His Majesty may by Order in Council-
(a)create a new Province;
(b)increase the area of any Province;
(c)diminish the area of any Province;
(d)alter the boundaries of any Province:
Provided that, before the draft of any such Order is laid before Parliament, the Secretary of State shall take such steps as His Majesty may direct for ascertaining the views of the Federal Government and the Chambers of the Federal Legislature and the views of the Government and the Chamber or Chambers of the Legislature of any Province which will be affected by the Order, both with respect to the proposal to make the Order and with respect to the provisions to be inserted therein.
(2)An Order made under this section may contain such provisions for varying the representation in the Federal Legislature of any Governor's Province the boundaries of which are altered by the Order and for varying the composition of the Legislature of any such Province, such provisions with respect to apportionments and adjustments of and in respect of assets and liabilities, and such other supplemental, incidental and consequential provisions as His Majesty may deem necessary or, proper :Provided that no such Order shall vary the total membership of either Chamber of the Federal Legislature.
(3)In this section the expression " Province " means either a Governor's Province or a Chief Commissioner's Province.FranchiseGOI.291