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 18] [Constitution]

Constitution Article

Article 350B in Constitution of India

350B. Special Officer for linguistic minorities

(1)There shall be a Special Officer for linguistic minorities to be appointed by the President.
(2)It shall be the duty of the Special Officer to investigate all matters relating to the safeguards provided for linguistic minorities under this Constitution and report to the President upon those matters at such intervals as the President may direct, and the President shall cause all such reports to be laid before each House of Parliament, and sent to the Governments of the States concerned.[Editorial comment- The Constitution (Seventh Amendment) Act, 1956, this has been added to allow the President to designate Special Officers, whose responsibility it is to look into any issues relating to the protections the Constitution offers for language minorities.Also Refer ]