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]

State of Jammu-Kashmir - Section

Section 2 in Jammu and Kashmir Representation of the People (Supplementary) Act, 1968

2. Application of sections 116A, 116B and 116C of the Representation of the People Act, 1951 to orders made by the Jammu and Kashmir High Court.

- The provisions of sections 116A, 116B and 116C of the Representation of the People Act, 1951 (43 of 1951), shall, so far as may be, apply to every order made by the High Court of Jammu and Kashmir subject to the following modifications, namely:-
(a)references therein to the High Cour t shall be construed as including references to the High Court of Jammu and Kashmir,
(b)references therein to the State Legislature or to the Speaker or Chairman thereof, shall be construed as including references to the Legislature of the State of Jammu and Kashmir and to the Speaker or Chairman thereof, and
(c)references therein to the provisions of the Representation of the People Act, 1951 (43 of 1951), shall, in relation to the State of Jammu and Kashmir, be construed as references to the corresponding provisions of the Jam mu and Kashmir Representation of the People Act, 1957 (Jammu and Kashmir Act No. IV of 1957).