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 25 in The Punjab Reorganisation Act, 1966

25. Delimitation of constituencies.

(1)The Delimitation Commission shall, in the manner herein provided, distribute the seats in the House of the People allotted to Haryana, Punjab and Himachal Pradesh under section 23 and the seats assigned to the Legislative Assembly of each of them under section 24 to single-member territorial constituencies and delimit them on the basis of the latest census figures, having regard to the provisions of the Constitution and to the following provisions, namely:-
(a)all constituencies shall, as far as practicable be geographically compact areas, and in delimiting them regard shall be had to physical features, existing boundaries of administrative units, facilities of communication and public convenience;
(b)every assembly constituency shall be so delimited as to fall wholly within one parliamentary constituency;
(c)constituencies in which seats are reserved for the Scheduled Castes shall be distributed in different parts of the State or Union Territory, as the case may be, and located, as far as practicable, in those areas where the proportion of their population to the total population is comparatively large; and
(d)constituencies in which seats are reserved for the Scheduled Tribes shall as far as practicable, be located in areas where the proportion of their population to the total population is the largest.
(2)For the purpose of assisting it in the performance of its functions under sub-section (1), the Delimitation Commission shall associate with itself in respect of each State and Union Territory such six persons as the Central government may by order specify, being persons who are members either of the House of the People or of the Legislative Assembly of Haryana, Punjab or Himachal pradesh :Provided that such persons shall be chosen, as far as practicable from among those members who were associated before the commencement of this Act with the Delimitation Commission in delimiting constituencies of Punjab or Himachal Pradesh :Provided further that none of the associate members shall have a right to vote or to sign any decision of the Delimitation Commission.
(3)The Delimitation Commission shall, by one or more orders, determine the delimitation of the parliamentary and assembly constituencies referred to in sub-section (1).
(4)The provisions of sections 7, 10 and 11 of the Delimitation Commission Act, 1962, shall apply in relation to the delimitation of parliamentary and assembly constituencies under this Part as they apply in relation to the delimitation of parliamentary and assembly constituencies under this Part as they apply in relation to the delimitation of parliamentary and assembly constituencies under the said Act.
(5)Upon publication in the Gazette of India of the order or orders of the Delimitation Commission made under sub-section (3), the orders previously made by it delimiting the parliamentary and assembly constituencies of Punjab and Himachal Pradesh shall stand cancelled.