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 2] [Entire Act]

Union of India - Section

Section 18 in The State Of Himachal Pradesh Act, 1970

18. Power of Election Commission to maintain delimitation orders up-to-date -

(1)The Election Commission may, from time to time, by notification in the Official Gazette,---
(a)correct any printing mistake in any order made under section 17 or any error arising therein from inadvertent slip or omission;
(b)where the boundaries or name of any territorial division mentioned in any such order are or is altered, make such amendments as appear to it to be necessary or expedient for bringing such order up-to-date.
(2)Every notification under this section relating to a parliamentary or an assembly constituency shall be laid, as soon as may be after it is issued, before the House of the People or, as the case may be, the Legislative Assembly.