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 10, Cited by 238] [Constitution]

Constitution Article

Article 168 in Constitution of India

168. Constitution of Legislatures in States

(1)For every State there shall be a Legislature which shall consist of the Governor, and
(a)in the States of Bihar, Maharashtra, Karnataka and Uttar Pradesh, two houses:
(b)in other States, one House.
(2)Where there are two Houses of the Legislature of a State, one shall be known as the Legislative Council and the other as the Legislative Assembly, and where there is only one House, it shall be known as the Legislative Assembly.[Editorial comment-The Constitution (Seventh Amendment) Act, 1956, for some states it formulated clause to establish bicameral legislatures. A bi-cameral legislature was added for the newly formed Madhya Pradesh. The word “Madras” was followed by the word “Mysore.” Also Refer ]