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 3] [Entire Act]

Union of India - Section

Section 8 in The State Of Himachal Pradesh Act, 1970

8. Allocation of seats in the existing House of the People

. - (1) On and from the appointed day and until the dissolution of the existing House of the People.the allocation of seats to the State of Himachal Pradesh in the House of the People and the number of seats to be reserved for the Scheduled Castes of that State shall be six and one respectively; and the First Schedule to the Representation of the People Act, 1950, (43 of 1950) shall be deemed to be amended accordingly.
(2)On and from the appointed day and until the dissolution of the existing House of the People, the six parliamentary constituencies of the existing Union territory of Himachal Pradesh shall be deemed to be the six parliamentary constituencies of the State of Himachal Pradesh and the Delimitation of Parliamentary and Assembly Constituencies Order.1966, shall be construed accordingly.