Constitution and Amendments
THE CONSTITUTION (FORTY-SECOND AMENDMENT) ACT, 1976
India
THE CONSTITUTION (FORTY-SECOND AMENDMENT) ACT, 1976
Act 42 of 1976
- Published in Gazette of India on 28 August 1976
- Commenced on 18 December 1976
- [This is the version of this document from 28 August 1976.]
- [Note: The original publication document is not available and this content could not be verified.]
Statement of Objects and Reasons appended to the Constitution (Forty-fourth Amendment) Bill, 1976 (Bill No. 91 of 1976) which was enacted as THE CONSTITUTION (Forty-second Amendment) Act, 1976STATEMENT OF OBJECTS AND REASONSA Constitution to be living must be growing. If the impediments to the growth of the Constitution are not removed, the Constitution will suffer a virtual atrophy. The question of amending the Constitution for removing the difficulties which have arisen in achieving the objective of socio-economic revolution, which would end poverty and ignorance and disease and inequality of opportunity, has been engaging the active attention of Government and the public for some years now.(1)This Act may be called the Constitution (Forty-second Amendment) Act, 1976. (2)It shall come into force on such date as the Central Government may, by notification in the Official Gazette, appoint and different dates may be appointed for different provisions of this Act. (a)for the words "SOVEREIGN DEMOCRATIC REPUBLIC" the words "SOVEREIGN SOCIALIST SECULAR DEMOCRATIC REPUBLIC" shall be substituted; and (b)for the words "unity of the Nation", the words "unity and integrity of the Nation" shall be substituted. (1)Notwithstanding anything contained in article 13, no law providing for-(a)the prevention or prohibition of anti-national activities; or (b)the prevention of formation of, or the prohibition of, anti-national associations, shall be deemed to be void on the ground that it is inconsistent with, or takes away or abridges any of the rights conferred by, article 14, article 19 or article 31. (2)Notwithstanding anything in this Constitution, Parliament shall have, and the Legislature of a State shall not have, power to make laws with respect to any of the matters referred to in sub-clause (a) or sub-clause (b) of clause (1). (3)Any law with respect to any matter referred to in sub-clause (a) or sub-clause (b) of clause (1) which is in force immediately before the commencement of section 5 of the Constitution (Forty-second Amendment) Act, 1976, shall continue in force until altered or repealed or amended by Parliament. (4)In this article,-(a)"association" means an association of persons; (b)"anti-national activity", in relation to an individual or association, means any action taken by such individual or association-(i)which is intended, or which supports any claim, to bring about, on any ground whatsoever, the cession of a part of the territory of India or the secession of a part of the territory of India or which in cities any individual or association to bring about such cession or secession; (ii)which disclaims, questions, threatens, disrupts or is intended to threaten or disrupt the sovereignty and integrity of India or the security of the State or the unity of the nation; (iii)which is intended, or which is part of a scheme which is intended, to overthrow by force the Government as by law established; (iv)which is intended, or which is part of a scheme which is intended, to create internal disturbance or the disruption of public services; (v)which is intended, or which is part of a scheme which is intended, to threaten or disrupt harmony between different religious, racial, language or regional groups or castes or communities; (c)"anti-national association" means an association---(i)which has for its object any anti-national activity; (ii)which encourages or aids persons to undertake or engage in any anti-national activity; (iii)the members whereof undertake or engage in any anti-national activity.'. (a)to abide by the Constitution and respect its ideals and institutions, the National Flag and the National Anthem; (b)to cherish and follow the noble ideals which inspired our national struggle for freedom; (c)to uphold and protect the sovereignty, unity and integrity of India; (d)to defend the country and render national service when called upon to do so; (e)to promote harmony and the sprit of common brotherhood amongst all the people of India transcending religious, linguistic and regional or sectional diversities; to renounce practices derogatory to the dignity of women; (f)to value and preserve the rich heritage of our composite culture; (g)to protect and improve the natural environment including forests, lakes, rivers and wild life, and to have compassion for living creatures; (h)to develop the scientific temper, humanism and the sprit of inquiry and reform; (i)to safeguard public property and to abjure violence; (j)to strive towards excellence in all spheres of individual and collective activity so that the nation constantly rises to higher levels of endeavour and achievement.". (1)In article 83 of the Constitution, in clause (2), for the words "five years" in the two places where they occur, the words "six years" shall be substituted. (2)The amendments made by sub-section (1) to clause (2) of article 83 shall apply also to the House of the People in existence on the date of coming into force of this section without prejudice to the power of Parliament with respect to the extension of the duration of that House under the proviso to that clause. (2)Before giving any decision on any such question, the President shall consult the Election Commission and the Election Commission may, for this purpose, make such inquiry as it thinks fit.". (2)Where a High Court is satisfied-(a)that a case pending before it or before a court subordinate to it involves questions as to the constitutional validity of any Central law or, as the case may be, of both Central and State laws; and (b)that the determination of such questions is necessary for the disposal of the case, the High Court shall refer the questions for the decision of the Supreme Court. (3)Without prejudice to the provisions of clause (2), where, on an application made by the Attorney-General of India, the Supreme Court is satisfied,-(a)that a case pending before a High Court or before a court subordinate to a High Court involves questions as to the constitutional validity of any Central law or, as the case may be, of both Central and State laws; and (b)that the determination of such questions is necessary for the disposal of the case, the Supreme Court may require the High Court to refer the questions to it for its decision. (4)When a reference is made under clause (2) or clause (3), the High Court shall stay all proceedings in respect of the case until the Supreme Court decides the questions so referred. (5)The Supreme Court shall, after giving the parties an opportunity of being heard, decide the questions so referred, and may---(a)either dispose of the case itself; or (b)return the case to the High Court together with a copy of its judgment on such questions for disposal of the case in conformity with such judgment by the High Court or, as the case may be, the court subordinate to it.". (2)The Supreme Court may, if it deems it expedient so to do for the ends of justice, transfer any case, appeal or other proceedings pending before any High Court to any other High Court.". (2)A Central law or a State law shall not be declared to be constitutionally invalid by the Supreme Court unless a majority of not less than two-thirds of the Judges sitting for the purpose of determining the question as to the constitutional validity of such law hold it to be constitutionally invalid.". (a)in clause (1), after sub-clause (c), the following sub-clause shall be inserted, namely:- "(cc) rules as to the proceedings in the Court under articles 131A and 139A;";(b)in clause (2), for the words, brackets and figure "provisions of clause (3)" the words, figures, letter and brackets "provisions of article 144A and of clause (3)" shall be substituted; (c)in clause (3), for the words "The minimum number", the words, figures and letter "Subject to the provisions of article 144A, the minimum number" shall be substituted. (a)in clause (2), for the Explanation, the following Explanation shall be substituted, namely:- 'Explanation.-In this clause, the expression "population" means the population as ascertained at the last preceding census of which the relevant figures have been published:Provided that the reference in this Explanation to the last preceding census of which the relevant figures have been published shall, until the relevant figures for the first census taken after the year 2000 have been published, be construed as a reference to the 1971 census.'.(b)in clause (3), after the proviso, the following provisos shall be inserted, namely:- "Provided further that such readjustment shall take effect from such date as the President may, by order, specify and until such readjustment takes effect, any election to the Legislative Assembly may be held on the basis of the territorial constituencies existing before such readjustment:Provided also that until the relevant figures for the first census taken after the year 2000 have been published, it shall not be necessary to readjust the total number of seats in the Legislative Assembly of each State and the division of such State into territorial constituencies under this clause.".(1)In article 172 of the Constitution, in clause (1), for the words "five years" in the two places where they occur, the words "six years" shall be substituted. (2)The amendments made by sub-section (1) to clause (1) of article 172 shall apply also to every Legislative Assembly (including the Legislative Assembly of the State of Kerala) in existence on the date of coming in to force of this section without prejudice to the power of Parliament with respect to the extension of the duration of such Assembly under the proviso to that clause. (1)If any question arises-(a)as to whether a member of a House of the Legislature of a State has become subject to any of the disqualifications mentioned in clause (1) of article 191, or (b)as to whether a person, found guilty of a corrupt practice at an election to a House of the Legislature of a State under any law made by Parliament, shall be disqualified for being chosen as, and for being a member of either House of Parliament or of a House of the Legislature of a State, or as to the period for which he shall be so disqualified, or as to the removal of, or the reduction of the period of, such disqualification, the question shall be referred for the decision of the President and his decision shall be final. (2)Before giving any decision on any such question, the President shall consult the Election Commission and the Election Commission may, for this purpose, make such inquiry as it thinks fit.". (a)in sub-clause (b), the word "or" shall be inserted at the end; (b)after sub-clause (b), the following sub-clause shall be inserted, namely:- "(c) is, in the opinion of the President, a distinguished jurist.";(c)in the Explanation, in clause (a), for the words "has held judicial office", the words "has held judicial office or the office of a member of a tribunal or any post, under the Union or a State, requiring special knowledge of law" shall be substituted. (2)The power conferred by clause (1) to issue directions, orders or writs to any Government, authority or person may also be exercised by any High Court exercising jurisdiction in relation to the territories within which the cause of action, wholly or in part, arises for the exercise of such power, notwithstanding that the seat of such Government or authority or the residence of such person is not within those territories. (3)No petition for the redress of any injury referred to in sub-clause (b) or sub-clause (c) of clause (1) shall be entertained if any other remedy for such redress is provided for by or under any other law for the time being in force. (4)No interim order (whether by way of injunction or stay or in any other manner) shall be made on, or in any proceedings relating to, a petition under clause (1) unless-(a)copies of such petition and of all documents in support of the plea for such interim order are furnished to the party against whom such petition is filed or proposed to be filed; and (b)opportunity is given to such party to be heard in the matter. (5)The High Court may dispense with the requirements of sub-clauses (a) and (b) of clause (4) and make an interim order as an exceptional measure if it is satisfied for reasons to be record in writing that it is necessary so to do for preventing any loss being caused to the petitioner which cannot be adequately compensated in money but any such interim order shall, if it is not vacated earlier, cease to have effect on the expiry of a period of fourteen days from the date on which it is made unless the said requirements have been complied with before the expiry of that period and the High Court has continued the operation of the interim order. (6)Notwithstanding anything in clause (4) or clause (5), no interim order (whether by way of injunction or stay or in any other manner) shall be made on, or in any proceedings relating to, a petition under clause (1) where such order will have the effect of delaying any inquiry into a matter of public importance or any investigation or inquiry into an offence punishable with imprisonment or any action for the execution of any work or project of public utility, or the acquisition of any property for such execution, by the Government or any corporation owned or controlled by the Government. (7)The power conferred on a High Court by this article shall not be in derogation of the power conferred on the Supreme Court by clause (2) of article 32.". (a)for clause (1), the following clause shall be substituted, namely:- "(1) Every High Court shall have superintendence over all courts subject to its appellate jurisdiction.";(b)after clause (4), the following clause shall be inserted, namely:--- "(5) Nothing in this article shall be construed as giving to a High Court any jurisdiction to question any judgment of any inferior court which is not otherwise subject to appeal or revision.".(2)Subject to the provisions of article 131A, the High Court may determine all questions relating to the constitutional validity of any State law. (3)The minimum number of Judges who shall sit for the purpose of determining any question as to the constitutional validity of any State law shall be five:Provided that where the High Court consists of less than five Judges, all the Judges of the High Court may sit and determine such question. (4)A State law shall not be declared to be constitutionally invalid by the High Court unless-(a)where the High Court consists of five Judges or more, not less than two-thirds of the Judges sitting for the purpose of determining the validity of such law, hold it to be constitutionally invalid; and (b)where the High Court consists of less than five Judges, all the Judges of the High Court sitting for the purpose hold it to be constitutionally invalid. (5)The provisions of this article shall have effect notwithstanding anything contained in this Part.Explanation.---In computing the number of Judges of a High Court for the purposes of this article, a Judge who is disqualified by reason of personal or pecuniary bias shall be excluded.". (2)Any armed force or other fore or any contingent or unit thereof deployed under clause (1) in any State shall act in accordance with such directions as the Government of India may issue and shall not, save as otherwise provided in such directions, be subject to the superintendence or control of the State Government or any officer or authority subordinate to the State Government. (3)Parliament may, by law, specify the powers, functions, privileges and liabilities of the members of any force or any contingent or unit thereof deployed under clause (1) during the period of such deployment.". (a)the words "and where it is proposed, after such inquiry, to impose on him any such penalty, until he has been given a reasonable opportunity of making representation on the penalty proposed, but only on the basis of the evidence adduced during such inquiry" shall be omitted; (b)for the words "Provided that this clause shall not apply---", the following shall be substituted, namely:- "Provided that where it is proposed after such inquiry, to impose upon him any such penalty, such penalty may be imposed on the basis of the evidence adduced during such inquiry and it shall not be necessary to give such person any opportunity of making representation on the penalty proposed:Provided further that this clause shall not apply---".(4)The law providing for the creation of the all-India judicial service aforesaid may contain such provisions for the amendment of Chapter VI of Part VI as may be necessary for giving effect to the provisions of that law and no such law shall be deemed to be an amendment of this Constitution for the purposes of article 368.". (2)A law made under clause (1) may-(a)provide for the establishment of an administrative tribunal for the Union and a separate administrative tribunal for each State or for two or more States; (b)specify the jurisdiction, powers (including the power to punish for contempt) and authority which may be exercised by each of the said tribunals; (c)provide for the procedure (including provisions as to limitation and rules of evidence) to be followed by the said tribunals; (d)exclude the jurisdiction of all courts, except the jurisdiction of the Supreme Court under article 136, with respect to the disputes or complaints referred to in clause (1); (e)provide for the transfer to each such administrative tribunal of any cases pending before any court or other authority immediately before the establishment of such tribunal as would have been within the jurisdiction of such tribunal if the causes of action on which such suits or proceedings are based had arisen after such establishment; (f)repeal or amend any order made by the President under clause (3) of article 371D; (g)contain such supplemental, incidental and consequential provisions (including provisions as to fees) as Parliament may deem necessary for the effective functioning of, and for the speedy disposal of cases by, and the enforcement of the orders of, such tribunals. (3)The provisions of this article shall have effect notwithstanding anything in any other provision of this Constitution or in any other law for the time being force. (2)The matters referred to in clause (1) are the following, namely:-(a)levy, assessment, collection and enforcement of any tax; (b)foreign exchange, import and export across customs frontiers; (c)industrial and labour disputes; (d)land reforms by way of acquisition by the State of any estate as defined in article 31A or of any rights therein or the extinguishment or modification of any such rights or by way of ceiling on agricultural land or in any other way; (e)ceiling on urban property; (f)elections to either House of Parliament or the House or either House of the Legislature of a State, but excluding the matters referred to in article 329 and article 329A; (g)production, procurement, supply and distribution of foodstuffs, (including edible oilseeds and oils) and such other goods as the President may, by public notification, declare to be essential goods for the purpose of this article and control of prices of such goods; (h)offences against laws with respect to any of the matters specified in sub-clauses (a) to (g) and fees in respect of any of those matters; (i)any matter incidental to any of the matters specified in sub- clauses (a) to (h). (3)A law made under clause (1) may-(a)provide for the establishment of a hierarchy of tribunals; (b)specify the jurisdiction, powers (including the power to punish for contempt) and authority which may be exercised by each of the said tribunals; (c)provide for the procedure (including provisions as to limitation and rules of evidence) to be followed by the said tribunals; (d)exclude the jurisdiction of all courts, except the jurisdiction of the Supreme Court under article 136, with respect to all or any of the matters falling within the jurisdiction of the said tribunals; (e)provide for the transfer to each such tribunal of any cases pending before any court or any other authority immediately before the establishment of such tribunal as would have been within the jurisdiction of such tribunal if the causes of action on which such suits or proceedings are based had arisen after such establishment; (f)contain such supplemental, incidental and consequential provisions, (including provisions as to fees) as the appropriate Legislature may deem necessary for the effective functioning of, and for the speedy disposal of cases by, and the enforcement of the orders of, such tribunals. (4)The provisions of this article shall have effect notwithstanding anything in any other provision of this Constitution or in any other law for the time being in force.Explanation.-In this article, "appropriate Legislature", in relation to any matter, means Parliament or, as the case may be, a State Legislature competent to make laws with respect to such matter in accordance with the provisions of Part XI.'. (a)in clause (1), after the words "make a declaration to that effect", the following shall be inserted, namely:- "in respect of the whole of India or of such part of the territory thereof as may be specified in the Proclamation";(b)in clause (2), in sub-clause (a), after the word "revoked", the words "or varied" shall be inserted; (c)after clause (2), the following clause shall be inserted, namely:- "(2A) Where a Proclamation issued under clause (1) is varied by a subsequent Proclamation, the provisions of clause (2) shall, so far as may be, apply in relation to such subsequent Proclamation as they apply in relation to a Proclamation issued under clause (1).".(i)the executive power of the Union to give directions under clause (a), and (ii)the power of Parliament to make laws under clause (b), shall also extend to any State other than a State in which or in any part of which the Proclamation of Emergency is in operation if and in so far as the security of India or any part of the territory thereof is threatened by activities in or in relation to the part of the territory of India in which the Proclamation of Emergency is in operation.". (1)In article 357 of the Constitution, for clause (2), the following clause shall be substituted, namely:-"(2) Any law made in exercise of the power of the Legislature of the State by Parliament or the President or other authority referred to in sub-clause (a) of clause (1) which Parliament or the President or such other authority would not, but for the issue of a Proclamation under article 356, have been competent to make shall, after the Proclamation has ceased to operate, continue in force until altered or repealed or amended by a competent Legislature or other authority. (2)The amendment made by sub-section (1) shall apply also to any law referred to in clause (2) of article 357 of the Constitution which is in force immediately before the coming into force of this section. (a)to clause (1A), the following proviso shall be added, namely:- "Provided that where a Proclamation of Emergency is in operation only in any part of the territory of India, any such law may be made, or any such executive action may be taken, under this article in relation to or in any State or Union territory in which or in any part of which the Proclamation of Emergency is not in operation, if and in so far as the security of India or any part of the territory thereof is threatened by activities in or in relation to the part of the territory of India in which the Proclamation of Emergency is in operation.";(b)to clause (2), the following proviso shall be added, namely:- "Provided that where a Proclamation of Emergency is in operation only in a part of the territory of India, any such order shall not extend to any other part of the territory of India unless the President, being satisfied that the security of India or any part of the territory thereof is threatened by activities in or in relation to the part of the territory of India in which the Proclamation of Emergency is in operation, considers such extension to be necessary.".(a)after clause (4), the following clause shall be inserted, namely:- `(4A) "Central law" means any law other than a State law but does not include any amendment of this Constitution made under article 368;';(b)after clause (26), the following clause shall be inserted, namely:- `(26A) "State law" means-(a)a State Act or an Act of the Legislature of a Union territory; (b)an Ordinance promulgated by the Governor of a State under article 213 or by the administrator of a Union territory under article 239B; (c)any provision with respect to a matter in the State List in a Central Act made before the commencement of this Constitution; (d)any provision with respect to a matter in the State List or the Concurrent List in a Provincial Act; (e)any notification, order, scheme, rule, regulation or bye-law or any other instrument having the force of law made under any Act, Ordinance or provisions referred to in sub-clause (a), sub-clause (b), sub-clause (c) or sub-clause (d); (f)any notification, order, scheme, rule, regulation or bye-law or any other instrument having the force of law, not falling under sub-clause (e), and made by a State Government or the administrator of a Union territory or an officer or authority subordinate to such Government or administrator; and (g)any other law (including any usage or custom having the force of law) with respect to a matter in the State List.'. (5)For the removal of doubts, it is hereby declared that there shall be no limitation whatever on the constituent power of Parliament to amend by way of addition, variation or repeal the provisions of this Constitution under this article.". (a)in List I.-Union List, after entry 2, the following entry shall be inserted, namely:- "2A. Deployment of any armed force of the Union or any other force subject to the control of the Union or any contingent or unit thereof in any State in aid of the civil power; powers, jurisdiction, privileges and liabilities of the members of such forces while on such deployment.";(b)in List II.-State List,-(i)in entry 1, for the words "the use of naval, military or air forces or any other armed forces of the Union", the words "the use of any naval, military or air force or any other armed force of the Union or of any other force subject to the control of the Union or of any contingent or unit thereof" shall be substituted; (ii)for entry 2, the following entry shall be substituted, namely:- "2. Police (including railway and village police) subject to the provisions of entry 2A of List I.";(iii)in entry 3, the words "Administration of justice; constitution and organisation of all courts, except the Supreme Court and the High Court;" shall be omitted; (iv)entries 11, 19, 20 and 29 shall be omitted; (v)in entry 55, the words "and advertisements broadcast by radio or television" shall be inserted at the end; (c)in List III.-Concurrent List,- (i)after entry 11, the following entry shall be inserted, namely:- "11A. Administration of justice; constitution and organisation of all courts, except the Supreme Court and the High Courts.;(ii)after entry 17, the following entries shall be inserted, namely:- "17A. Forests.(iii)after entry 20, the following entry shall be inserted, namely:- "20A. Population control and family planning.";(iv)for entry 25, the following entry shall be substituted, namely:- "25. Education, including technical education, medical education and universities, subject to the provisions of entries 63, 64, 65 and 66 of List I; vocational and technical training of labour.";(v)after entry 33, the following entry shall be inserted, namely:- "33A. Weights and measures except establishment of standards.".(1)Notwithstanding anything contained in the Constitution, every petition made under article 226 of the Constitution before the appointed day and pending before any High Court immediately before that day (such petition being referred to in this section as a pending petition) and any interim order (whether by way of injunction or stay or in any other manner) made on, or in any proceedings relating to, such petition before that day shall be dealt with in accordance with the provisions of article 226 as substituted by section 38. (2)In particular, and without prejudice to the generality of the provisions of sub-section (1), every pending petition before a High Court which would not have been admitted by the High Court under the provisions of article 226 as substituted by section 38 if such petition had been made after the appointed day, shall abate and any interim order (whether by way of injunction or stay or in any other manner) made on, or in any proceedings relating to, such petition shall stand vacated:Provided that nothing contained in this sub-section shall affect the right of the petitioner to seek relief under any other law for the time being in force in respect of the matters to which such petition relates and in computing the period of limitation, if any, for seeking such relief, the period during which the proceedings relating to such petition were pending in the High Court shall be excluded. (3)Every interim order (whether by way of injunction or stay or in any other manner) which was made before the appointed day, on, or in any proceedings relating to, a pending petition [not being a pending petition which has abated under sub-section (2)], and which is in force on that day, shall, unless before the appointed day copies of such pending petition and of documents in support of the plea for such interim order had been furnished to the party against whom such interim order was made and an opportunity had been given to such party to be heard in the matter, cease to have effect (if not vacated earlier),-(a)on the expiry of a period of one month from the appointed day, if the copies of such pending petition and the documents in support of the plea for the interim order are not furnished to such party before the expiry of the said period of one month; or (b)on the expiry of a period of four months from the appointed day, if the copies referred to in clause (a) have been furnished to such party within the period of one month referred to in that clause but such party has not been given an opportunity to be heard in the matter before the expiry of the said period of four months. (4)Notwithstanding anything contained in sub-section (3), every interim order (whether by way of injunction or stay or in any other manner) which was made before the appointed day, on, or in any proceedings relating to, a pending petition [not being a pending petition which has abated under sub-section (2)], and which is in force on that day, shall, if such order has the effect of delaying any inquiry into a matter of public importance or any investigation or inquiry into an offence punishable with imprisonment or any action for the execution of any work or project of public utility, or the acquisition of any property for such execution, by the Government or any corporation owned or controlled by the Government, stand vacated.Explanation.-In this section, "appointed day" means the date on which section 38 comes into force. (1)If any difficulty arises in giving effect to the provisions of the Constitution as amended by this Act (including any difficulty in relation to the transition from the provisions of the Constitution as they stood immediately before the date of the President's assent to this Act to the provisions of the Constitution as amended by this Act), the President may, by order, make such provisions, including any adaptation or modification of any provision of the Constitution, as appear to him to be necessary or expedient for the purpose of removing the difficulty:Provided that no such order shall be made after the expiry of two years from the date of such assent. (2)Every order made under sub-section (1) shall, as soon as may be after it is made, be laid before each House of Parliament.[The Constitution (Forty-Second Amendment) Act, 1976, made significant changes to the Constitution of India. It established parliament as the supreme sovereign body and excluded courts from handling election disputes. It also strengthened the power of the central government, transforming India from a federal to a "composite" federal system, and limited the judiciary's ability to challenge legislation. Despite its many changes, the Indian Constitution remains the supreme law of the land and is considered a "living breathing" document. Its flexibility allows the Supreme Court of India to interpret it creatively in accordance with the true spirit of democracy. This true spirit lies in making changes that are essential for the survival of the nation. Since independence, there have been many amendments made to the Constitution, with varying degrees of success. Some amendments aimed to increase the powers of the states and decentralize economic development. The Forty-Second Amendment sought to check the rise of regional parties, known as "regionalism," by granting states greater autonomy in development.Important Verdict-Minerva Mills Ltd. And Ors. vs Union Of India (Uoi) And Ors. Also Refer]