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 22] [Entire Act]

State of Andhra Pradesh - Subsection

Section 22(1) in The Andhra Pradesh Reorganisation Act, 2014

(1)There shall be constituted a Legislative Council for each of the successor States consisting of not more than [58 members in the Legislative Council of Andhra Pradesh] [Substituted for the words '58 members in the Legislative Council of Andhra Pradesh' by Act No. 12 of 2015.] and 40 members in the Legislative Council of Telangana in accordance with the provisions contained in article 169 of the Constitution.