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]

Constitution and Amendments

THE CONSTITUTION (SEVENTY-NINTH AMENDMENT) ACT, 1999

India

THE CONSTITUTION (SEVENTY-NINTH AMENDMENT) ACT, 1999

Act 079 of 1999

  • Published in Gazette of India on 21 October 1999
  • Commenced on 21 January 2000
  • [This is the version of this document from 21 October 1999.]
  • [Note: The original publication document is not available and this content could not be verified.]
Statement of Objects and Reasons appended to the Constitution (Eighty-Fourth Amendment) Bill, 1999 which was enacted as the Constitution (Seventy-ninth Amendment) Act, 2000.STATEMENT OF OBJECTS AND REASONSArticle 334 of the Constitution lays down that the provisions of the Constitution relating to the reservation of seats for the Scheduled Castes and the Scheduled Tribes and the representation of Anglo-Indian community by nomination in the Lok Sabha and in the Legislative Assemblies of the States shall cease to have effect on the expiration of a period of fifty years from the commencement of the Constitution. Although the Scheduled Castes and the Scheduled Tribes have made considerable progress in the last fifty years, the reasons which weighed with the Constituent Assembly in making provisions with regard to the aforesaid reservation of seats and nomination of members, have not ceased to exist. It is, therefore, proposed to continue the reservation for the Scheduled Castes and the Scheduled Tribes and the representation of the Anglo-Indians by nomination for a further period of ten years.The Bill seeks to achieve the above objectAn act further to amend the Constitution of India.BE it enacted by Parliament in the Fiftieth Year of the Republic of India as follows:-Short title and Commencement:
(1)This Act may be called the Constitution (Seventy-Ninth Amendment) Act, 1999.
(2)It shall come into force on the 25th day of January, 2000.

2. Amendment of article 334: In article 334 of the Constitution, for the words "fifty years", the words "sixty years" shall be substituted.

[The Constitution (Seventy-ninth Amendment) Act, 1999, extended the period of reservation of seats for the Scheduled Castes and Scheduled Tribes and representation of the Anglo-Indians in the Lok Sabha and the State Legislative Assemblies for another ten years, i.e. up to 26 January 2010. Article 334 of the Constitution had originally required the reservation of seats to cease in 1960, but this was extended to 1970 by the 8th Amendment. The period of reservation was extended to 1980, 1990, and 2000 by the 23rd, 45th and 62nd Amendments respectively. The 79th Amendment extended this period to 2010. The period of reservation was further extended to 2020 and 2030 by the 95th and 104th Amendments.Also Refer ]