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 6 in The Scheduled Castes And Scheduled Tribes Orders (Amendment) Act, 1956

6. Amendment of orders of the former Delimitation Commission.

In addition to the duties imposed by section 44 of the States Reorganisation Act, 1956 (37 of 1956 ), and any other law on the Delimitation Commission constituted under section 43 of the said Act, it shall be the duty of that Commission--
(a)to redetermine, on the basis of the population figures notified under section 5 of this Act for any State, the number of seats to be reserved for the Scheduled Castes and Scheduled Tribes of that State in the House of the People and in the Legislative Assembly, if any, of that State, having regard to the relevant provisions of the constitution and of the States Reorganisation Act, 1956 (37 of 1956 );
(b)if on such redetermination the number of reserved seats of any class in any State is found to be different from the number fixed in Final Order No. 1 of the former Delimitation Commission, to make such amendments in any of the orders made by that Commission under section 8 of the Delimitation Commission Act, 1952 (81 of 1952 ), as may be necessary for the purpose of giving proper representation to the Scheduled Castes or the Scheduled Tribes, as the case may be, of that State; and
(c)to take into account the provisions of this section while preparing the Order referred to in sub- section (2) of section 47 of the States Reorganisation Act, 1956 (37 of 1956 ).