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] [Section 360] [Entire Act]

Union of India - Subsection

Section 360(4) in Constitution of India, 1950

(4)Notwithstanding anything in this Constitution-
(a)any such direction may include-
(i)a provision requiring the reduction of salaries and allowances of all or any class of persons serving in connection with the affairs of a State;
(ii)a provision requiring all Money Bills or other Bills to which the provisions of article 207 apply to be reserved for the consideration of the President after they are passed by the Legislature of the State;
(b)it shall be competent for the President during the period any Proclamation issued under this article is in operation to issue directions for the reduction of salaries and allowances of all or any class of persons serving in connection with the affairs of the Union including the Judges of the Supreme Court and the High Courts.
[* * *] [Clause (5) omitted by the Constitution (Forty-fourth Amendment) Act, 1978, Section 41 (w.e.f. 20.6.1979). Earlier Clause (5) was inserted by the Constitution (Thirty-eighth Amendment) Act, 1975, Section 8 (retrospectively).]