Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 130(2)] [Section 130] [Entire Act] Union of India - Subsection Section 130(2)(b) in The States Reorganisation Act, 1956 (b)for the entry in the second column relating to the Madras (Teachers) Constituency, substitute "Entitle State":