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 15 in The State Of Arunachal Pradesh Act, 1986

15. Power of Election Commission to maintain delimitation orders up-to-date.

(1)The Election Commission may, from to time, by notification in the Official Gazette,-
(a)correct t any printing mistake in any order made under section 14 or any error arising therein from inadvertent slip or omission;
(b)where the boundaries or name of any territorial division mentioned in any such order are or is altered, make such amendment as appear to it to be necessary or expedient for bringing such order up-to-date.
(2)Every notification under this section relating to an assembly constituency shall be laid, as soon as may be after it is issued, before the Legislative Assembly of the existing Union territory of Arunachal Pradesh, the provisional Legislative Assembly referred to in section 11 or the Legislative Assembly of the State of Arunachal Pradesh, as the case may be.