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 8] [Entire Act]

State of Karnataka - Section

Section 163 in Karnataka Panchayat Raj Act, 1993

163. Delimitation of territorial constituencies.

- [The State Election Commission] [Substituted by Act 37 of 2003 w.e.f. 1.10.2003.] shall, by notification,-
(a)divide the area within the jurisdiction of every Zilla Panchayat, for the purpose of election to such Zilla Panchayat into as many signal member territorial constituencies as the number of members required to be elected under section 160;
(b)determine the extent of each territorial constituency which shall be a Taluk or part of a Taluk ;and
(c)[ determine the territorial constituency or constituencies in which seats are reserved for the persons belonging to the Scheduled Castes, Scheduled Tribes, Backward Classes and for Women.] [Substituted by Act 29 of 1997 w.e.f. 20.10.1997.]