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 239B in Constitution of India, 1950

239B. [ Power of administrator to promulgate Ordinances during recess of Legislature. [Inserted by the Constitution (Twenty-seventh Amendment) Act, 1971, Section 3 (w.e.f. 30.12.1971).]

(1)If at any time, except when the Legislature of [the Union territory of [Puducherry] [Inserted by the Constitution (Sixty-ninth Amendment) Act, 1991, Section 2 (w.e.f. 1-2-1992). ] [Inserted by the Constitution (Sixty-ninth Amendment) Act, 1991, Section 2 (w.e.f. 1-2-1992). ][is in session, the administrator thereof is satisfied that circumstances exist which render it necessary for him to take immediate action, he may promulgate such Ordinances as the circumstances appear to him to require:Provided that no such Ordinance shall be promulgated by the administrator except after obtaining instructions from the President in that behalf:Provided further that whenever the said Legislature is dissolved, or its functioning remains suspended on account of any action taken under any such law as is referred to in clause (1) of article 239-A, the administrator shall not promulgate any Ordinance during the period of such dissolution or suspension.
(2)An Ordinance promulgated under this article in pursuance of instructions from the President shall be deemed to be an Act of the Legislature of the Union territory which has been duly enacted after complying with the provisions in that behalf contained in any such law as is referred to in clause (1) of article 239-A, but every such Ordinance-
(a)shall be laid before the Legislature of the Union territory and shall cease to operate at the expiration of six weeks from the reassembly of the Legislature or if, before the expiration of that period, a resolution disapproving it is passed by the Legislature, upon the passing of the resolution; and
(b)may be withdrawn at any time by the administrator after obtaining instructions from the President in that behalf.
(3)If and so far as an Ordinance under this article makes any provision which would not be valid if enacted in an Act of the Legislature of the Union territory made after complying with the provisions in that behalf contained in any such law as is referred to in clause (1) of article 239-A, it shall be void.] [Inserted by the Constitution (Twenty-seventh Amendment) Act, 1971, Section 3 (w.e.f. 30.12.1971).][* * *] [Clause (4) omitted by the Constitution (Forty-fourth Amendment) Act, 1978, Section 32 (w.e.f. 20.6.1979). Earlier Clause (4) was inserted by the Constitution (Thirty-eighth Amendment) Act, 1975, Section 4 (retrospectively).]