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 392] [Constitution]

Constitution Article

Article 81 in Constitution of India

81. Composition of the House of the People

(1)Subject to the provisions of Article 331, the House of the People shall consist of-
(a)not more than five hundred and thirty members chosen by direct election from territorial constituencies in the States, and
(b)not more than twenty members to represent the Union territories, chosen in such manner as Parliament may by law provide.
(2)For the purposes of sub-clause (a) of clause (1)--
(a)there shall be allotted to each State a number of seats in the House of the People in such manner that the ratio between that number and the population of the state is, so far as practicable, the same for all States; and
(b)each State shall be divided into territorial constituencies in such manner that the ratio between the population of each constituency and number of seats allotted to it is, so far as practicable, the same throughout the State:
Provided that the provisions of sub-clause (a) of this clause shall not be applicable for the purpose of allotment of seats in the House of the People to any State so long as the population of that State does not exceed six millions.
(3)In this article, 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 clause 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-
(i)for the purposes of sub-clause (a) of clause (2) and the proviso to that clause, as a reference to the 1971 census; and
(ii)for the purposes of sub-clause (b) of clause (2) as a reference to the 2001 census.
[Editorial comment- The Constitution (Second Amendment) Act, 1952, it was suggested to merge and change Clause 2 of 81 and 82. This was done to include requirements for Union Territories.Also refer][Editorial comment-The Constitution (Seventh Amendment) Act, 1956, it t was suggested to merge and change Clause 2 of 81 and 82. This was done to include requirements for Union Territories. Also Refer ][Editorial comment- The Constitution (Fourteenth Amendment) Act, 1962, in article 81’s subclause (b) of clause (1) of the Indian Constitution, the greatest number of Lok Sabha seats available for Union territory representatives must be raised from twenty to twenty-five members. The Indian Constitution’s first schedule is modified to add the territories of “Pondicherry” as the ninth Indian Union Territory as of August 16, 1962.Also refer ][Editorial comment-The Constitution (Thirty-First Amendment) Act, 1973, primary objective was the Parliament seats and thereby Articles 81, 330, and 332 were amended. The Amendment hailed as one of the more impactful Amendments as it led to the number of representatives from both houses being equal. That said, the number of representatives of either house, that is, the Lok Sabha or the Rajya Sabha is not a fixed number. They may be increased or decreased if the situation requires. The government has the authority to take a call on the same and make the necessary adjustments. Such changes are usually brought about by the government when they believe that the inhabitants of a certain State are not represented fairly at either of the houses. They are also instigated by a change in demography.Also Refer][Editorial comment-The Constitution (Eighty-seventh Amendment) Act, 2003, amends the Delimitation Act, 2002, and is called the Delimitation (Amendment) Act of 2003. Under this act, electoral constituencies, including the reserved seats for SCs and STs, may be readjusted based on the 2001 population census without altering the number of seats reserved for States in the legislative bodies. Also Refer]