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 4] [Entire Act]

Union of India - Section

Section 4 in The Legislative Councils Act, 1957

4. Increase in the strength of the Bihar Legislative Council.(1) The total number of seats in the Legislative Council of Bihar shall be increased from 72 to 96 and of those seats--(a) the numbers to be filled by persons elected by the electorates referred to in sub- clauses (a), (b) and (c) of clause (3) of article 171 shall be 34, 8 and 8 respectively;

(b)the number to be filled by persons elected by members of the Legislative Assembly of Bihar in accordance with the provisions of sub- clause (d) of the said clause shall be 34; and(c)the number to be filled by persons nominated by the Governor of Bihar in accordance with the provisions of sub- clause (e) of that clause shall be 12.
(2)The Delimitation of Council Constituencies (Bihar) Order, 1951 , shall, until other provision is made by law, have effect subject to the modifications directed by the First Schedule.
(3)As soon as may be after the commencement of this Act, elections shall be held to fill--(a) the additional seats allotted to the several council constituencies by the said Orders as modified by this Act; and
(b)the additional seats to be filled by the persons referred to in clause (b) of sub- section (1), as if those seats had become vacant.
(4)In order that, as nearly as may be, one- third of the members of the said Council may retire on the 6th May, 1958 , and on the expiration of every second year thereafter, the Governor of Bihar shall, after consultation with the Election Commission, make by ordersuch provisions as he thinks fit in regard to the terms of office of the members to be elected to fill the additional seats under sub- section (3).