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 5, Cited by 592] [Constitution]

Constitution Article

Article 77 in Constitution of India

77. Conduct of business of the Government of India

(1)All executive actions of the Government of India shall be expressed to be taken in the name of the President.
(2)Orders and other instruments made and executed in the name of the President shall be authenticated in such manner as may be specified in rules to be made by the President, arid the validity of an order or instrument which is so authenticated shall not be called in question on the ground that it is not an order or instrument made or executed by the President.
(3)The President shall make rules for the more convenient transaction of the business of the Government of India, and for the allocation among Ministers of the said business.[clause (4) shall be omitted.][Editorial comment-The Constitution (Forty-Fourth Amendment) Act, 1978, repealed Article 19 (1) (f) and also took out Article 31(1) has been taken out of Part III and made a separate Article 300A in Chapter IV of Part XII. This amendment may have taken away the scope of speedy remedy under Article 32 for the violation of Right to Property because it is no more a Fundamental Right. Making it a legal right under the Constitution serves two purposes: Firstly, it gives emphasis to the value of socialism included in the preamble and secondly, in doing so, it conformed to the doctrine of basic structure of the Constitution. Also Refer]