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 39 in The State Of Mizoram Act, 1986

39. Amendment of article 210, article 239A, article 240, article 244, the Fifth Schedule and the Sixth Schedule to the Constitution.

- On and from the appointed day-
(a)in article 210, in clause (2), after the proviso, the following proviso shall be inserted, namely:-
Provided further that in relation to the Legislature of the State of Mizoram, this clause shall have effect as if for the words "fifteen years" occurring therein, the words "forty years" were substituted.';
(b)in article 239A, in clause (1), the word, "Mizoram" shall be omitted;
(c)in article 240, in clause (1),-
(i)entry (f) shall be omitted;
(ii)in the provisos, the word, "Mizoram" shall be omitted;
(d)in article 244,-
(i)in clause (1), for the words "Meghalaya and Tripura", the words "Meghalaya, Tripura and Mizoram" shall be substituted;
(ii)in clause (2), for the words "Meghalaya and Tripura and the Union territory of Mizoram", the words "Meghalaya, Tripura and Mizoram" shall be substituted;
(e)in the Fifth Schedule, in paragraph 1, for the words "Meghalaya and Tripura", the words "Meghalaya, Tripura and Mizoram" shall be substituted;
(f)in the Sixth Schedule,-
(i)in the heading, for the words "the State of Assam, Meghalaya and Tripura and in the Union territory of Mizoram", the words "the State of Assam, Meghalaya, Tripura and Mizoram" shall be substituted;
(ii)in paragraph 12B, for the words "Union territory", wherever they occur, the word "State" shall be substituted;
(iii)in paragraph 17, after the words "or Tripura", at both the places where they occur, the words "or Mizoram" shall be inserted;
(iv)in paragraph 20, in sub-paragraph (1), for the words "Union territory", the words "State" shall be substituted.