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 323B] [Entire Act]

Union of India - Subsection

Section 323B(2) in Constitution of India, 1950

(2)The matters referred to in clause (1) are the following, namely:-
(a)levy, assessment, collection and enforcement of any tax;
(b)foreign exchange, import and export across customs frontiers;
(c)industrial and labour disputes;
(d)land reforms by way of acquisition by the State of any estate as defined in article 31-A or of any rights therein or the extinguishment or modification of any such rights or by way of ceiling on agricultural land or in any other way;
(e)ceiling on urban property;
(f)elections to either House of Parliament or the House or either House of the Legislature of a State, but excluding the matters referred to in article 329 and article 329-A;
(g)production, procurement, supply and distribution of foodstuffs (including edible oilseeds and oils) and such other goods as the President may, by public notification, declare to be essential goods for the purpose of this article and control of prices of such goods;
(h)[ rent, its regulation and control and tenancy issues including the rights, title and interest of landlords and tenants;] [Inserted by the Constitution (Seventy-fifth Amendment) Act, 1993, Section 2 (w.e.f. 15.5.1994).]
(i)[] [Sub-Clauses (h) and (i) relettered as sub-Clauses (i) and (j) by the Constitution (Seventy-fifth Amendment) Act, 1993, Section 2 (w.e.f. 15.5.1994).] offences against laws with respect to any of the matters specified in sub-clauses (a) to [(h)] [Substituted by the Constitution (Seventy-fifth Amendment) Act, 1993, Section 2, for " (g)" and " (h)" , respectively (w.e.f. 15.5.1994).] and fees in respect of any of those matters;
(j)[ any matter incidental to any of the matters specified in sub-clauses (a) to [(i)] [Sub-Clauses (h) and (i) relettered as sub-Clauses (i) and (j) by the Constitution (Seventy-fifth Amendment) Act, 1993, Section 2 (w.e.f. 15.5.1994). ].