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 27] [Article 172] [Constitution]

Constitution Subarticle

Article 172(1) in Constitution of India

(1)Every Legislative Assembly of every State, unless sooner dissolved, shall continue forfive years from the date appointed for its first meeting and no longer and the expiration of the said period offive years shall operate as a dissolution of the Assembly:Provided that the said period may, while a Proclamation of Emergency is in operation, be extended by Parliament by law for a period not exceeding one year at a time and not extending in any case beyond a period of six months after the Proclamation has ceased to operate.