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 2] [Entire Act]

Union of India - Section

Section 11 in The Legislative Councils Act, 1957

11. Increase in the strength of the West Bengal Legislative Council.(1) The total number of seats in the Legislative Council of West Bengal shall be increased from 51 to 75 and of those seats--(a) the numbers to be filled by persons elected by the electorates referred to in sub- clauses (a), (b) and (c) of clause (3) of article 171 shall be 27, 6 and 6 respectively;

(b)the number to be filled by persons elected by the members of the Legislative Assembly of West Bengal in accordance with the provisions of sub- clause (d) of the said clause shall be 27; and(c)the number to be filled by persons nominated by the Governor of West Bengal in accordance with the provisions of sub- clause (e) of that clause shall be 9.
(2)The Delimitation of Council Constituencies (West Bengal) Order, 1951 , shall, until other provision is made by law, have effect subject to the modifications directed by the Seventh Schedule.
(3)As from the commencement of this Act,--(a) every sitting member of the said Council representing immediately before such commencement the Calcutta (Graduates) constituency and every such member representing the Calcutta (Teachers) constituency, the extent of which is altered by virtue of sub- section (2) shall be deemed to have been elected to the said Council respectively by the Calcutta (Graduates) constituency and the Calcutta (Teachers) constituency as so altered;
(b)every sitting member of the said Council representing immediately before such commencement any of the council constituencies specified in column 1 of the Table below shall be deemed to have been elected to the said Council by the council constituency specified against that constituency in column 2 of the said Table:-- TABLE 1 2 West Bengal South (Graduates) con- West Bengal (Graduates) consti- stituency. tuency. West Bengal West (Graduates) con- West Bengal (Graduates) consti- stituency. tuency. West Bengal North (Graduates) con- West Bengal (Graduates) consti- stituency. tuency. Burdwan Division (Teachers) con- West Bengal (Teachers) consti- stituency. tuency. Presidency Division South (Teache- West Bengal (Teachers) constitu- rs) constituency. ency. Presidency Division North (Teache- West Bengal (Teachers) constitu- rs) constituency. ency. Darjeeling (Local Authorities) con- West Bengal North (Local Autho- stituency. rities) constituency. West Bengal North (Local Authori- West Bengal North (Local Autho- ties) constituency. rities) constituency. Nadia- Murshidabad (Local Authori- West Bengal East (Local Autho- ties) constituency. rities) constituency. Calcutta- 24-Parganas (Local Autho- West Bengal South (Local Autho- rities) constituency. rities) constituency. Hooghly- Howrah (Local Authorities) West Bengal Central (Local Auth- constituency. orities) constituency. Burdwan Division North (Local- West Bengal West (Local Author- Authorities) constituency. ities) constituency.
(4)As soon as may be after such commencement, elections shall be held to fill--(a) the additional seats allotted to the several council constituencies by the said Order as modified by this Act; and
(b)the additional seats to be filled by persons referred to in clause (b) of sub- section (1), as if those seats had become vacant.
(5)In order that, as nearly as may be, one- third of the members of the said Council may retire on the 4th June, 1958 , and on the expiration of every second year thereafter the Governor of West Bengal shall, after consultation with the Election Commission, make by order such provisions as he thinks fit in regard to the terms of office of the members elected under sub- section (4).