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 0] [Entire Act]

Union of India - Section

Section 62 in The Jammu and Kashmir Reorganisation Act, 2019

62. Special provision as to readjustment of Parliamentary and Assembly Constituencies on the basis of 2011 census.

(1)On and from the appointed day, notwithstanding the publication of orders under sub-section (1) of section 10 of the Delimitation Act, 2002 (33 of 2002) or anything contained in sub-section (2) or sub-section (4) of the said section, the Delimitation Act, 2002 (33 of 2002) shall be deemed to have been amended as provided below:
(a)in section 2, in clause (f), the words "but does not include the State of Jammu and Kashmir" shall be omitted; and
(b)for the purpose of delimitation of Assembly and Parliamentary Constituencies, the words and figures "census held in the year 2001", wherever occurring, shall be construed as words and figures "census held in the year 2011".
(2)Readjustment of the constituencies as provided under section 60 in the successor Union territory of Jammu and Kashmir into Assembly Constituencies, shall be carried by the Delimitation Commission, to be constituted under the Delimitation Act, 2002 as amended by this Act, and shall take effect from such date as the Central Government may, by order, publish in the Official Gazette, specify.
(3)Readjustment of the constituencies as provided under section 11 in the successor Union territory of Jammu and Kashmir into Parliamentary Constituencies, shall be carried by the Delimitation Commission, to be constituted under the Delimitation Act, 2002 as amended by this Act, and shall take effect from such date as the Central Government may, by order, publish in the Official Gazette, specify.