Mobile View
Main Search Forums Advanced Search Disclaimer
Cites 1 docs
Constituent Assembly Debate On 26 November, 1948
Citedby 1683 docs - [View All]
Kesavananda Bharati ... vs State Of Kerala And Anr on 24 April, 1973
Chembakave Vadakkekkara Lakshmi ... vs Nellisseri Gramam Narayanaswami ... on 21 February, 1963
I. C. Golaknath & Ors vs State Of Punjab & Anrs.(With ... on 27 February, 1967
Pailwan Abdul Khader And Ors. vs State Of Mysore on 22 January, 1951
State Of Maharashtra vs Manoharsingh S/O Raghuvirsingh ... on 11 August, 2003

Loading...
User Queries
[Constitution]
Central Government Act
Article 13 in The Constitution Of India 1949
13. Laws inconsistent with or in derogation of the fundamental rights
(1) All laws in force in the territory of India immediately before the commencement of this Constitution, in so far as they are inconsistent with the provisions of this Part, shall, to the extent of such inconsistency, be void
(2) The State shall not make any law which takes away or abridges the rights conferred by this Part and any law made in contravention of this clause shall, to the extent of the contravention, be void
(3) In this article, unless the context otherwise requires law includes any Ordinance, order, bye law, rule, regulation, notification, custom or usages having in the territory of India the force of law; laws in force includes laws passed or made by Legislature or other competent authority in the territory of India before the commencement of this Constitution and not previously repealed, notwithstanding that any such law or any part thereof may not be then in operation either at all or in particular areas
(4) Nothing in this article shall apply to any amendment of this Constitution made under Article 368 Right of Equality