7. Territorial divisions.
(1) Every State shall be a sessions division or shall consist of sessions divisions; and every sessions division shall, for the purposes of this Code, be a district or consist of districts: Provided that every metropolitan area shall, for the said purposes, be a separate sessions division and district.
(2) The State Government may, after consultation with the High Court, alter the limits or the number of such divisions and districts.
(3) The State Government may, after consultation with the High Court, divide any district into sub- divisions and may alter the limits or the number of such sub- divisions.
(4) The sessions divisions, districts and sub- divisions existing in a State at the commencement of this Code, shall be deemed to have been formed under this section.