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 41] [Entire Act]

Union of India - Section

Section 91 in Government of India Act, 1935

91.

(1)In this Act the expressions " excluded area" and " partially, excluded area " mean respectively such areas as His Majesty may by Order, in Council declare to be excluded areas or partially excluded areas. The Secretary of State shall lay the draft of the Order which it is proposed to recommend His Majesty to make under this subsection before Parliament within six months from the passing of this Act.
(2)His Majesty may at any time by Order in Council-
(a)direct that the whole or any specified 'part of an excluded area shall become, or become part of, a partially excluded area;
(b)direct that the whole or any specified part of a partially excluded area shall cease to be a partially excluded area or a part of such an area;
(c)alter, but only by way of rectification of boundaries, any excluded or partially excluded area;
(d)on any alteration of the boundaries of a Province, or the creation of a new Province, declare any territory not previously included in any Province to be, or to form part of, an excluded area or a partially excluded area, and any, such Order may contain such incidental and consequential provisions as appear to His Majesty to be necessary and proper, but save as aforesaid 'the Order in Council made under subsection (1) of this section shallot be varied by any subsequent Order.
GOI.92