[Cites 0, Cited by 0]
[Entire Act]
Union of India - Section
Section 371A in Constitution of India, 1950
371A. [ Special provision with respect to the State of Nagaland. [Inserted by the Constitution (Thirteenth Amendment) Act, 1962, Section 2 (w.e.f. 1.12.1963). ]
- Notwithstanding anything in this Constitution,-(a)no Act of Parliament in respect of-(i)religious or social practices of the Nagas,(ii)Naga customary law and procedure,(iii)administration of civil and criminal justice involving decisions according to Naga customary law,(iv)ownership and transfer of land and its resources, shall apply to the State of Nagaland unless the Legislative Assembly of Nagaland by a resolution so decides;(b)the Governor of Nagaland shall have special responsibility with respect to law and order in the State of Nagaland for so long as in his opinion internal disturbances occurring in the Naga Hills-Tuensang Area immediately before the formation of that State continue therein or in any part thereof and in the discharge of his functions in relation thereto the Governor shall, after consulting the Council of Ministers, exercise his individual judgment as to the action to be taken:Provided that if any question arises whether any matter is or is not a matter as respects which the Governor is under this sub-clause required to act in the exercise of his individual judgment, the decision of the Governor in his discretion shall be final, and the validity of anything done by the Governor shall not be called in question on the ground that he ought or ought not to have acted in the exercise of his individual judgment:Provided further that if the President on receipt of a report from the Governor or otherwise is satisfied that it is no longer necessary for the Governor to have special responsibility with respect to law and order in the State of Nagaland, he may by order direct that the Governor shall cease to have such responsibility with effect from such date as may be specified in the order;(c)in making his recommendation with respect to any demand for a grant, the Governor of Nagaland shall ensure that any money provided by the Government of India out of the Consolidated Fund of India for any specific service or purpose is included in the demand for a grant relating to that service or purpose and not in any other demand;(d)as from such date as the Governor of Nagaland may by public notification in this behalf specify, there shall be established a regional council for the Tuensang district consisting of thirty-five members and the Governor shall in his discretion make rules providing for-(i)the composition of the regional council and the manner in which the members of the regional council shall be chosen:Provided that the Deputy Commissioner of the Tuensang district shall be the Chairman ex officio of the regional council and the Vice-Chairman of the regional council shall be elected by the members thereof from amongst themselves;(ii)the qualifications for being chosen as, and for being, members of the regional council;(iii)the term of office of, and the salaries and allowances, if any, to be paid to members of, the regional council;(iv)the procedure and conduct of business of the regional council;(v)the appointment of officers and staff of the regional council and their conditions of services; and(vi)any other matter in respect of which it is necessary to make rules for the constitution and proper functioning of the regional council.| Additional Information ▼ |
| Paragraph 2 of the Constitution (Removal of Difficulties) Order No. X provides (w.e.f. 1.12.1963) that Article 371-A of the Constitution of India shall have effect as if the following proviso was added to paragraph (i) of sub-clause (e) of clause (2) thereof, namely:-" Provided that the Governor may, on the advice of the Chief Minister, appoint any person as Minister for Tuensang affairs to act as such until such time as persons are chosen in accordance with law to fill the seats allocated to the Tuensang district in the Legislative Assembly of Nagaland" |