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 1412] [Constitution]

Constitution Article

Article 51A in Constitution of India

51A. Fundamental duties

[After Part IV of the Constitution, the following Part shall be inserted Constitution (Forty-Second Amendment) Act, 1976]It shall be the duty of every citizen of India--
(a)to abide by the Constitution and respect its ideals and institutions, the National Flag and the National Anthem;
(b)to cherish and follow the noble ideals which inspired our national struggle for freedom;
(c)to uphold and protect the sovereignty, unity and integrity of India;
(d)to defend the country and render national service when called upon to do so;
(e)to promote harmony and the spirit of common brotherhood amongst all the people of India transcending religious, linguistic and regional or sectional diversities; to renounce practices derogatory to the dignity of women;
(f)to value and preserve the rich heritage of our composite culture;
(g)to protect and improve the natural environment including forests, lakes, rivers and wild life, and to have compassion for living creatures;
(h)to develop the scientific temper, humanism and the spirit of inquiry and reform;
(i)to safeguard public properly and to abjure violence;
(j)to strive towards excellence in all spheres of individual and collective activity so that the nation constantly rises to higher levels of endeavour and achievement.
(k)who is a parent or guardian to provide opportunities for education to hi s child or, as the case may be, ward between the age of six and fourteen years.
[Editorial comment-The Constitution (Forty-Second Amendment) Act, 1976, defined the 10 Fundamental Duties of Citizens. This amendment was in line with the Swaran Singh Committee modifications.Important Verdict-Minerva Mills Ltd. And Ors. vs Union Of India (Uoi) And Ors. Also Refer]