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] [Section 19] [Entire Act]

Union of India - Subsection

Section 19(5) in Constitution of India, 1950

(5)Nothing in s [ub-clauses (d) and (e)] [Substituted by the Constitution (Forty-fourth Amendment) Act, 1978, Section 2, for " sub-Clause (d), (e) and (f)" (w.e.f. 20.6.1979).] of the said clause shall affect the operation of any existing law in so far as it imposes, or prevents the State from making any law imposing, reasonable restrictions on the exercise of any of the rights conferred by the said sub-clauses either in the interests of the general public or for the protection of the interests of any Scheduled Tribe.