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 2 in The Haryana and Uttar Pradesh (Alteration of Boundaries) Act, 1979

2. Definitions.-

In this Act, unless the context otherwise requires,-
(a)"appointed day" means the day which the Central Government may, by notification in the Official Gazette, appoint;
(b)"assembly constituency", "council constituency" and "parliamentary constituency" have the same meanings as in the Representation of the People Act, 1950 (43 of 1950);
(c)"fixed boundaries" means the boundaries demarcated under the provisions of section 3;
(d)"law" includes any enactment, Ordinance, regulation, order, bye-law, rule, scheme, notification or other instrument having the force of law in the whole or in any part of the State of Haryana or Uttar Pradesh;
(e)"notified order" means an order published in the Official Gazette;
(f)"prescribed" means prescribed by rules made under this Act;
(g)"present deep stream line" means the deep stream line of the river-Yamuna as verified and determined by the Survey of India during the months of November, 1974, December, 1974, January, 1975 and February, 1975;
(h)"sitting member", in relation to either House of Parliament or of the Legislature of a State, means a person who immediately before the appointed day is a member of that House;
(i)"transferred territories" means,-
(a)in relation to the State of Haryana, the territories transferred by this Act from that State to the State of Uttar Pradesh, and
(b)in relation to the State of Uttar Pradesh, the territories transferred by this Act from that State to the State of Haryana;
(j)any reference to a district of a State shall be construed as a reference to the area physically comprised within that district immediately before the appointed day.