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 5 in The Two-Member Constituencies (Abolition) Act, 1961

5. Effect of division.

As from the date of publication of a notification under clause (c) of section 4 in the Official Gazette of the State concerned,-
(a)every two-member constituency in the State (other than a two-member assembly constituency in the State of Gujarat) shall cease to exist and, in lieu thereof, there shall come into existence two single-member constituencies (hereinafter referred to as "the corresponding new constituencies ") as provided in the amended Delimitation Order;
(b)the sitting member of any two-member constituency. in the State elected to fill the reserved seat therein shall be deemed to have been elected to the House of the People or as the case may be, of the scheduled tribes is from that one of the corresponding new constituencies in which the seat has been reserved, and the other sitting member of that two-member constituency shall be deemed to have been elected from the other of the corresponding new constituencies; and
(c)any casual vacancy existing immediately before the said date in any two-member constituency in the State shall, if it be in the reserved seat, be deemed to be a casual vacancy in that one of the corresponding new constituencies in which the seat has been reserved, and if it be in the other seat, be deemed to be a casual vacancy in the other of the corresponding new constituencies.