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 7] [Article 297] [Constitution]

Constitution Subarticle

Article 297(3) in Constitution of India

(3)The limits of the territorial waters, the continental shelf, the exclusive economic zone, and other maritime zones, of India shall be such as may be specified, from time to time, by or under any law made by Parliament.[Editorial comment-The Constitution (Fifteenth Amendment) Act, 1963, by this amendment they revised the phrase “or the continental shelf” will be added. This addition would follow the words “territorial waters” from the previous version of the article.][Editorial comment-The Constitution (Fortieth Amendment) Act, 1976, gave the Parliament the power to periodically define India's territorial seas, continental shelf, exclusive economic zone (EEZ), and maritime zones. This amendment modified Article 297 of the Constitution. It empowered the Parliament to periodically specify the boundaries of India’s continental shelf, territorial seas, exclusive economic zone (EEZ), and marine zones."Also Refer]