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 289 in Government of India Act, 1935

289.

(1)As from such date as His Majesty may new Pro- by Order in Council appoint-
(a)Sind shall be separated from the Presidency of Bombay and shall form a Governor's Province to be known as the Province of Sind;
(b)Orissa and such other areas in the Province of Bihar and Orissa as may be specified in the Order of His Majesty shall be separated from that Province, and such areas as may be specified in the said Order shall be separated from the Presidency of Madras and the Central Provinces respectively, and Orissa and the other areas so separated shall together form a Governor's Province to be known as the Province of Orissa ; and
(c)the Province formerly known as Bihar and Orissa shall be known as the Province of Bihar.
(2)An Order in Council made under this section shall define the boundaries of the Provinces of Sind and Orissa and may contain-
(a)such provisions for their government and administration during the period before Part III of this Act comes into operation;
(b)such provisions for varying during the said period the composition of the Local Legislature of any Presidency or Province the boundaries of which are altered under this section;
(c)such provisions with respect to the laws which, subject to amendment or repeal by the Provincial or, as the case may be, the Federal Legislature, are to be in force in, or in any part of, Sind or Orissa respectively;
(d)in the case of Orissa, such provisions with respect to the jurisdiction therein of any court theretofore exercising the jurisdiction of a High Court, either generally or for any particular purpose, in any area to be included in the Province;
(e)such provisions with respect to apportionments and adjustments of and in respect of assets and liabilities; and
(f)such supplemental, incidental and consequential provisions,
as His Majesty may deem necessary or proper.
(3)Subject to the provisions of any such Order as aforesaid, the Governor-General in Council may, until the date on which Part III of this Act comes into operation, exercise in relation to the Provinces of Sind and Orissa and any Presidency or Province the boundaries of which are altered under this section any powers which he might have exercised if the said new Provinces had been constituted, or those boundaries had been altered, under the provisions in that behalf contained in the Government of India Act.
(4)In this Act the expression " the Legislative Council of the Province " when used in relation to a date before the commencement of Part III of this Act shall in the case of Sind and Orissa be deemed to refer to the Legislative Councils of Bombay and of Bihar or Bihar and Orissa respectively.GOI.290