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 68] [Entire Act]

Union of India - Section

Section 27 in The Representation Of The People Act, 1950

27. Preparation of electoral roll for Council constituencies.—

(1)In this section, “local authorities’ constituency”, “graduates’ constituency” and “teachers’ constituency” mean a constituency for the purpose of elections to a Legislative Council under sub-clause (a), sub-clause (b) and sub-clause (c), respectively, of clause (3) of article 171.
(2)For the purpose of elections to the Legislative Council of a State in any local authorities’ constituency—
(a)the electorate shall consist of members of such local authorities exercising jurisdiction in any place or area within the limits of that constituency as are specified in relation to that State in the Fourth Schedule;
(b)every member of each such local authority within a local authorities’ constituency shall be entitled to be registered in the electoral roll for that constituency;
(c)the electoral registration officer for every local authorities’ constituency shall maintain in his office in the prescribed manner and form the electoral roll for that constituency corrected up-to-date;
(d)in order to enable the electoral registration officer to maintain the electoral roll corrected up-to-date, the chief executive officer of every local authority (by whatever designation such officer may be known) shall immediately inform the electoral registration officer about every change in the membership of that local authority; and the electoral registration officer shall, on receipt of the information, strike off from the electoral roll the names of persons who have ceased to be, and include therein the names of persons who have become, members of that local authority; and
(e)the provisions of sections 15, 16, 18, 22 and 23 shall apply in relation to local authorities’ constituencies as they apply in relation to assembly constituencies.
(3)For the purpose of elections to the Legislative Council of a State in the graduates’ constituencies and the teachers’ constituencies, the State Government concerned may, with the concurrence of the Election Commission, by notification in the Official Gazette, specify—
(a)the qualifications which shall be deemed to be equivalent to that of a graduate of a university in the territory of India, and
(b)the educational institutions within the State not lower in standard than that of a secondary school.
(4)The provisions of sections 15, 16, 18, 21, 22 and 23 shall apply in relation to graduates’ constituencies and teachers’ constituencies as they apply in relation to assembly constituencies.
(5)Subject to the foregoing provisions of this section,—
(a)every person who is ordinarily resident in a graduates’ constituency and has, for at least three years before the qualifying date, been either a graduate of a university in the territory of India or in possession of any of the qualifications specified under clause (a) of sub-section (3) by the State Government concerned, shall be entitled to be registered in the electoral roll for that constituency; and
(b)every person who is ordinarily resident in a teachers’ constituency, and has, within the six years immediately before the qualifying date for a total period of at least three years, been engaged in teaching in any of the educational institutions specified under clause (b) of sub-section (3) by the State Government concerned, shall be entitled to be registered in the electoral roll for that constituency.
(6)For the purposes of sub-sections (4) and (5) the qualifying date shall be the Ist day of November of the year in which the preparation or revision of the electoral roll is commenced.