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 1]

State of Bihar - Act

The Bihar Language of Laws Act, 1955

BIHAR
India

The Bihar Language of Laws Act, 1955

Act 23 of 1955

  • Published on 25 November 1951
  • Commenced on 25 November 1951
  • [This is the version of this document from 25 November 1951.]
  • [Note: The original publication document is not available and this content could not be verified.]
The Bihar Language of Laws Act, 1955(Bihar Act 23 of 1955)(President's assent published in the Bihar Gazette, Extraordinary, of the 25th November, 1951)For Statement of Objects and Reasons, please see Bihar Gazette, Extraordinary, dated 21st April, 1955.An Act to prescribe the Language of Laws in the State of Bihar.Be it enacted by the Legislature of the State of Bihar in the Sixth Year of the Republic of India as follows-

1. Short title, extent and commencement.

(1)This Act may be called the Bihar Language of Laws Act, 1955.
(2)It extends to the whole of the State of Bihar.
(3)It shall came into force on such date as the State Government may, by notification, appoint, and different dates may be appointed for different provisions.

2. Language to be used in Bills etc.

- The language to be used in -
(a)All Bills to be introduced or amendments there to be moved in either House of the Legislature of the State;
(b)All Acts passed by the State Legislature;
(c)all Ordinances promulgated under Article 213 of the Constitution; and
(d)all orders, rules, regulations and bye-laws issued by the State Government under the Constitution or under any law made before or after the commencement of the Constitution;
shall be Hindi in 'Devangari' script;Provided that Bills introduced prior to the commencement of clause (a) may be passed as Acts by the State Legislature in the English language.