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]

Union of India - Act

The Representation of the People (Miscellaneous Provisions) Act, 1956

UNION OF INDIA
India

The Representation of the People (Miscellaneous Provisions) Act, 1956

Act 88 of 1956

  • Published in Gazette of India on 28 December 1956
  • Not commenced
  • [This is the version of this document from 28 December 1956.]
  • [Note: The original publication document is not available and this content could not be verified.]
An Act to provide for the conduct of elections to the Houses of Parliament and to the House or Houses of the Legislature of each State, the qualifications and disqualifications for membership of those Houses, the corrupt [The words "and illegal" omitted by Act 27 of 1956, s. 2 (w.e.f. 28-8-1956)***] practices and other offences at or in connection with such elections and the decision of doubts and disputes arising out of or in connection with such elections.BE it enacted by Parliament as follows:-

1. Short title.-

This Act may be called the Representation of the People Act, 1951.

2. Interpretation.-

(1)In this Act, unless the context otherwise requires,-
(a)each of the expressions defined in section 2 or sub-section (1) of section 27 of the Representation of the People Act, 1950 (43 of 1950), but not defined in this Act, shall have the same meaning as in that Act;
(b)"appropriate authority" means, in relation to an election to the House of the People or the Council of States [Certain words omitted by Act 103 of 1956, s. 66 (w.e.f. 1-1-1957). 3. Ins. by Act 27 of 1956, s. 3 (w.e.f. 28-8-1956)***], the Central Government, and in relation to an election to the Legislative Assembly or the Legislative Council of a State, the State Government;
(bb)"chief electoral officer" means the officer appointed under section 13A of the Representation of the People Act, 1950 (43 of 1950);]
(c)"corrupt practice" means any of the practices specified in section 123 [The words and figures "or section 124" omitted by s. 3, ibid. (w.e.f. 28-8-1956). 5. Ins. by Act 47 of 1966, s. 15 (w.e.f. 14-12-1966)*****;].
(cc)"district election officer" means the officer designated or nominated under section 13AA of the Representation of the People Act, 1950 (43 of 1950);]
(d)"election" means an election to fill a seat or seats in either House of Parliament or in the House or either House of the Legislature of a State other than the State of Jammu and Kashmir* [Certain words omitted by Act 58 of 1958, s. 14 (w.e.f. 30-12-1958). 7. Subs. by Act 27 of 1956, s. 3, for clause (e) (w.e.f. 28-8-1956)***;].
(e)"elector" in relation to a constituency means a person whose name is entered in the electoral roll of that constituency for the time being in force and who is not subject to any of the disqualifications mentioned in section 16 of the Representation of the People Act, 1950 (43 of 1950);]
(f)"political party" means an association or a body of individual citizens of India registered with the Election Commission as a political party under section 29A;[Ins. by Act 1 of 1989, s. 3 (w.e.f. 15-6-1989)]
(g)"prescribed" means prescribed by rules made under this Act;
(h)"public holiday" means any day which is a public holiday for the purposes of section 25 of the Negotiable Instruments Act, 1881 (26 of 1881);]
(i)"sign", in relation to a person who is unable to write his name, means authenticate in such manner as may be prescribed[Clause (k) re-lettered as clause (i) of that section by Act 27 of 1956, s. 3 (w.e.f. 28-8-1956)].

10. Clause (j) omitted by the Adaptation of Laws (No. 2) order, 1956. * * * * *

11. Clause (k) omitted by Act 47 of 1966, s. 15 (w.e.f. 14-12-1966)* * * * *

(2)For the purposes of this Act, [The words "an electoral college constituency" omitted by Act 103 of 1956, s. 66 (w.e.f. 1-1-1957)***] a Parliamentary constituency, an Assembly constituency, a Council constituency, a local authorities' constituency, a graduates' constituency and a teachers' constituency shall each be treated as a constituency of a different class.
(3)Any requirement under this Act that a notification, order, rule, declaration, notice or list issued or made by any authority shall be published in the Official Gazette, shall, unless otherwise expressly provided in this Act, be construed as a requirement that the notification, order, rule, declaration, notice or list shall-
(a)where it is issued or made by the Central Government, be published in the Gazette of India;
(b)where it is issued or made by a State Government, be published in the Official Gazette of the State; and
(c)where it is issued or made by any other authority, be published in the Gazette of India if it relates to an election to, or membership of, either House of Parliament [The words "or the electoral college of union territory" omitted by s. 66, ibid. (w.e.f. 1-1-1957)***] and in the Official Gazette of the State if it relates to an election to, or membership of, the House or either House of the Legislature of a State.
(4)Where, under any of the provisions of this Act, anything is to be prescribed, different provisions may be made for different cases or classes of cases.

3. Sub-section (5) omitted by Act 27 of 1956, s. 3 (w.e.f. 28-8-1956).* * * * *

(5)Any reference in this Act to a law which is not in force in the State of Jammu and Kashmir* shall, in relation to that State, be construed as a reference to the corresponding law, if any, in force in that State.[Subs. by Act 47 of 1966, s. 15, for sub-section (5) (w.e.f. 14-12-1966).Which was renumbered as sub-section (5) by Act 27 of 1956, s. 3 (w.e.f. 28-8-1956)]

5. [Sub-section (7) omitted by Act 27 of 1956, s. 3 (w.e.f. 28-8-1956)* * * * *].

3. Qualification for membership of the Council of States.-

A person shall not be qualified to be chosen as a representative of any State [The brackets and words omitted by Act 47 of 1966, s. 17 (w.e.f. 14-12-1966)***]or Union territory in the Council of States unless he is an elector for a Parliamentary constituency [Subs. by Act 40 of 2003, s. 2, for "in that State or territory" (w.e.f. 28-8-2003)][in India]].

4. Qualifications for membership of the House of the People.-

A person shall not be qualified to be chosen to fill a seat in the House of the People [Certain words omitted by Act 49 of 1965, s. 5 (w.e.f. 22-12-1965)][Certain words omitted by Act 29 of 1975, s. 12 (w.e.f. 15-8-1975)], unless-
(a)in the case of a seal reserved for the Scheduled Castes in any State, he is a member of any of the Scheduled Castes, whether of that State or of any other State, and is an elector for any Parliamentary constituency;
(b)in the case of a seat reserved for the Scheduled Tribes in any State (other than those in the autonomous districts of Assam), he is a member of any of the Scheduled Tribes, whether of the State or of any other State (excluding the tribal areas of Assam), and is an elector for any Parliamentary constituency;
(c)in the case of a seat reserved for the Scheduled Tribes in the autonomous districts of Assam, he is a member of any of those Scheduled Tribes and is an elector for the Parliamentary constituency in which such seat is reserved or for any other Parliamentary constituency comprising any such autonomous district; [The words "an electoral college constituency" omitted by Act 103 of 1956, s. 66 (w.e.f. 1-1-1957)***].
(cc)in the case of the seat reserved for the Scheduled Tribes in the Union territory of the 3[Lakshadweep], he is a member of any of those Scheduled Tribes and is an elector for the Parliamentary constituency of that Union territory; [ Subs. by Act 47 of 1966, s. 15, for sub-section (5) (w.e.f. 14-12-1966).Which was renumbered as sub-section (5) by Act 27 of 1956, s. 3 (w.e.f. 28-8-1956)***]
(ccc)in the case of the seat allotted to the State of Sikkim, he is an elector for the Parliamentary Parliamentary constituency for Sikkim;]
(d)in the case of any other seat, he is an elector for any Parliamentary constituency.

5. Qualifications for membership of a Legislative Assembly.-

A person shall not be qualified tobe chosen to fill a seat in the Legislative Assembly of a State unless-
(a)in the case of a seat reserved for the Scheduled Castes or for the Scheduled Tribes of that State, he is a member of any of those castes or of those tribes, as the case may be, and is an elector for any Assembly constituency in that State;
(b)in the case of a seat reserved for an autonomous district of Assam, [Subs. by Act 47 of 1966, s. 16, for the heading "QUALIFICATIONS AND DISQUALIFICATIONS FOR MEMBERSHIP" (w.e.f. 14-12-1966)***] he is a member of a [Subs. by the Adaptation of Laws (No. 2) Order, 1956][Scheduled Tribe of any autonomous district] and is an elector for the Assembly constituency in which such seat or any other seat is reserved for that district; and
(c)in the case of any other seat, he is an elector for any Assembly constituency in that State:
[Provided that for the period referred to in clause (2) of article 371A, a person shall not be qualified to be chosen to fill any seat allocated to the Tuensang district in the Legislative Assembly of Nagaland unless he is a member of the regional council referred to in that article.]