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 8A(2)] [Section 8A] [Entire Act] Union of India - Subsection Section 8A(2)(c) in The Representation Of The People Act, 1950 (c)the number of seats, if any, reserved for the Scheduled Castes or the Scheduled Tribes.