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] [Section 35A(22)] [Section 35A] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 35A(22)(a) in THE CONSTITUTION (APPLICATION TO JAMMU AND KASHMIR) ORDER, 1954

(a)In the Union List—
(i)for entry 3, the entry "3. Administration of cantonments" shallbe substituted;
(ii)entries 8, 9, 33 and 34, the words "trading corporations including"in entry 43, entries 44, 50, 52, 54, 55, 60, 67, 69, 78 and 7!) thewords inter-State migration" in entry 81, and entry 97 shall beomitted;
(iii)for entry 53, the entry "53. Petroleum and Petroleum Producesbut excluding the regulation and development of oilfields and"mineral oil resources; other liquids and substances declared bvParliament by law to be dangerously inflammable" shall besubstituted; and
(iv)in entries 72 and 76, the reference to the States shall be construed as not including a reference to the State of Jammu andKashmir.