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 1] [Entire Act]

Constitution Article

Section 22 in THE CONSTITUTION (SEVENTH AMENDMENT) ACT, 1956

22. Substitution of new article for Article 371.-

For Article 371 of the Constitution, the following article shall be substituted, namely:-"371. Special provision with respect to the States of Andhra Pradesh, Punjab and Bombay.-(1) Notwithstanding anything in this constitution, the President may, by order made with respect to the State of Andhra Pradesh or Punjab, provide for the constitution and functions of regional committees of the Legislative Assembly of the State, for the modifications to be made in the rules of business of the Government and in the rules of procedure of the Legislative Assembly of the State and for any special responsibility of the Governor in order to secure the proper functioning for the regional committees.
(2)Notwithstanding anything in this Constitution, the President may by order made with respect to the State of Bombay, provide for any special responsibility of the Governor for-
(a)the establishment of separate development boards for Vidarbha, Marathwada, the rest of Maharashtra, Saurashtra, Kutch and the rest of Gujarat with the provision that a report on the working of each of these boards will be placed each year before the State Legislative Assembly;
(b)the equitable allocation of funds for developmental expenditure over the said areas, subject to the requirements of the State as a whole; and
(c)an equitable arrangement providing adequate facilities for technical education and vocational training, and adequate opportunities for employment in services under the control of the State Government, in respect of all the said areas, subject to the requirements of the State as a whole.".