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] [Entire Act]

Union of India - Section

Section 170 in Constitution of India, 1950

170. [ Composition of the Legislative Assemblies. [Substituted by the Constitution (Seventh Amendment) Act, 1956, Section 9, for Acticle 170.]

(1)Subject to the provisions of article 333, the Legislative Assembly of each State shall consist of not more than five hundred, and not less than sixty, members chosen by direct election from territorial constituencies in the State.
(2)For the purposes of clause (1), each State shall be divided into territorial constituencies in such manner that the ratio between the population of each constituency and the number of seats allotted to it shall, so far as practicable, be the same throughout the State.[ Explanation .-In this clause, the expression "population" means the population as ascertained at the last preceding census of which the relevant figures have been published:Provided that the reference in this Explanation to the last preceding census of which the relevant figures have been published shall, until the relevant figures for the first census taken after the year [2026] [have been published, be construed as a reference to the [2001] [Substituted by the Constitution (Forty-second Amendment) Act, 1976, Section 29, for the Explanation (w.e.f. 3.1.1977).][census.] [Substituted by the Constitution (Forty-second Amendment) Act, 1976, Section 29, for the Explanation (w.e.f. 3.1.1977).]
(3)[ Upon the completion of each census, the total number of seats in the Legislative Assembly of each State and the division of each State into territorial constituencies shall be readjusted by such authority and in such manner as Parliament may by law determine:] [Substituted by the Constitution (Seventh Amendment) Act, 1956, Section 9, for Acticle 170. ]Provided that such readjustment shall not affect representation in the Legislative Assembly until the dissolution of the then existing Assembly:[Provided further that such readjustment shall take effect from such date as the President may, by order, specify and until such readjustment takes effect, any election to the Legislative Assembly may be held on the basis of the territorial constituencies existing before such readjustment:Provided also that until the relevant figures for the first census taken after the year [2026] [Inserted by the Constitution (Forty-second Amendment) Act, 1976, Section 29 (w.e.f. 3.1.1977).] [have been published, it shall not be necessary to [readjust-
(i)the total number of seats in the Legislative Assembly of each State as readjusted on the basis of the 1971 census; and
(ii)the division of such State into territorial constituencies as may be readjusted on the basis of the [2001],[census, under this clause.] [Substituted by the Constitution (Eighty-fourth Amendment) Act, 2001, Section 5, for certain words (w.e.f. 21.2.2002).]