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 359 in Constitution of India, 1950

359. Suspension of the enforcement of the rights conferred by Part III during emergencies.

(1)Where a Proclamation of Emergency is in operation, the President may by order declare that the right to move any Court for the enforcement of such of [the rights conferred by Part III (except articles 20 and 21)] [Substituted by the Constitution (Forty-fourth Amendment) Act, 1978, Section 40, for " the rights conferred by Part III" (w.e.f. 20.6.1979).] as may be mentioned in the order and all proceedings pending in any Court for the enforcement of the rights so mentioned shall remain suspended for the period during which the Proclamation is in force or for such shorter period as may be specified in the order.[(1-A) While an order made under clause (1) mentioning any of the rights conferred by Part III (except articles 20 and 21) is in operation, nothing in that Part conferring those rights shall restrict the power of the State as defined in the said Part to make any law or to take any executive action which the State would but for the provisions containing in that Part be competent to make or to take, but any law so made shall, to the extent of the incompetency, cease to have effect as soon as the order aforesaid ceases to operate, except as respects things done or omitted to be done before the law so ceases to have effect:] [Inserted by the Constitution (Thirty-eighth Amendment) Act, 1975, Section 7 (retrospectively).][Provided that where a Proclamation of Emergency is in operation only in any part of the territory of India, any such law may be made, or any such executive action may be taken, under this article in relation to or in any State or Union territory in which or in any part of which the Proclamation of Emergency is not in operation, if and in so far as the security of India or any part of the territory thereof is threatened by activities in or in relation to the part of the territory of India in which the Proclamation of Emergency is in operation.] [Inserted by the Constitution (Forty-second Amendment) Act, 1976, Section 53 (w.e.f. 3.1.1977).][(1-B) Nothing in clause (1-A) shall apply- [Inserted by the Constitution (Forty-fourth Amendment) Act, 1978, Section 40 (w.e.f. 20.6.1979).]
(a)to any law which does not contain a recital to the effect that such law is in relation to the Proclamation of Emergency in operation when it is made; or
(b)to any executive action taken otherwise than under a law containing such a recital.]
(2)An order made as aforesaid may extend to the whole or any part of the territory of India:[Provided that where a Proclamation of Emergency is in operation only in a part of the territory of India, any such order shall not extend to any other part of the territory of India unless the President, being satisfied that the security of India or any part of the territory thereof is threatened by activities in or in relation to the part of the territory of India in which the Proclamation of Emergency is in operation, considers such extension to be necessary.] [Inserted by the Constitution (Forty-second Amendment) Act, 1976, Section 53 (w.e.f. 3.1.1977).]
(3)Every order made under clause (1) shall, as soon as may be after it is made, be laid before each House of Parliament.