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 12] [Entire Act]

Constitution Article

Section 5 in THE CONSTITUTION (FIRST AMENDMENT) ACT, 1951

5. Insertion of new Article 31-B.-

After Article 31-A of the Constitution as inserted by Section 4, the following article shall be inserted, namely:-"31-B. Validation of certain Acts and Regulations.-Without prejudice to the generality of the provisions contained in Article 31-A, none of the Acts and Regulations specified in the Ninth Schedule nor any of the provisions thereof shall be deemed to be void, or ever to have become void, on the ground that such Act, Regulation or provisions is inconsistent with, or takes away or abridges any of the rights conferred by, any provision is inconsistent with, or takes away or judgment, decree or order of any court or tribunal to the contrary, each of the said Acts and Regulations shall, subject to the power of any competent Legislature to repeal or amend it, continue in force."