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 166 in Constitution of India, 1950

166. Conduct of business of the Government of a State.

(1)All executive action of the Government of a State shall be expressed to be taken in the name of the Governor.
(2)Orders and other instruments made and executed in the name of the Governor shall be authenticated in such manner as may be specified in rules to be made by the Governor, and the validity of an order or instrument which is so authenticated shall not be called in question on the ground that it is not an order or instrument made or executed by the Governor.
(3)The Governor shall make rules for the more convenient transaction of the business of the Government of the State, and for the allocation among Ministers of the said business in so far as it is not business with respect to which the Governor is by or under this Constitution required to act in his discretion.[* * *] [Clause (4) omitted by the Constitution (Forty-fourth Amendment) Act, 1978, Section 23 (w.e.f. 20.6.1979). Earlier Clause (4) was inserted by the Constitution (Forty-Second Amendment) Act, 1976, Section 28 (w.e.f. 3.1.1977).]