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 25] [Entire Act]

Union of India - Section

Section 10 in The States Reorganisation Act, 1956

10. Formation of a new Rajasthan State.

(1)As from the appointed day, there shall be formed a new [***] [The word and letter "Part A" omitted by the Adaptation of Laws (No. 1) Order, 1956] State to be known as the State of Rajasthan comprising the following territories, namely:--
(a)the territories of the existing State of Rajasthan, except Sironj sub-division of Kotah district;
(b)the territories of the existing State of Ajmer;
(c)Abu Road taluka of Banaskantha district in the existing State of Bombay; and
(d)Sunel tappa of Bhanpura tahsil of Mandsaur district in the existing State of Madhya Bharat; and thereupon the said territories shall cease to form part of the said States of Rajasthan, Ajmer, Bombay and Madhya Bharat, respectively.
(2)The territories comprised in the existing State of Ajmer shall form a separate district to be known as Ajmer district, and the territories referred to in clauses (c) and (d) of sub-section (1) shall be included in, and become part of, Sirohi and Jhalawar districts, respectively, in the new State of Rajasthan.