Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 3(2)] [Section 3] [Entire Act] Constitution Subarticle Section 3(2)(ii) in THE CONSTITUTION (FIFTY-NINTH AMENDMENT) ACT, 1988 (ii)in clause (9), after the words "armed rebellion", at both the places where they occur, the words "or internal disturbance" shall be inserted;