3. Creation of Legislative Council for Andhra Pradesh.-
(1) As from such date as the President may by order appoint, there shall be a Legislative Council for the State of Andhra Pradesh; and as from that date, in sub- clause (a) of clause (1) of article 168, after the words'' States of'', the words'' Andhra Pradesh,'', shall be inserted.
(2) In the said Council, there shall be 90 seats of which-
(a) the numbers to be filled by persons elected by the electorates referred to in sub- clauses (a), (b) and (c) of clause (3) of article 171 shall be 31, 8 and 8 respectively;
(b) the number to be filled by persons elected by the members of the Legislative Assembly of Andhra Pradesh in accordance with the provisions of sub- clause (d) of the said clause shall be 31; and
(c) the number to be filled by persons nominated by the Governor of Andhra Pradesh in accordance with the provisions of sub- caluse (e) of that clause shall be 12.
(3) As soon as may be after the commencement of this Act, the President, after consultation with the Election Commission, shall, by order, determine-
(a) the constituencies into which the State of Andhra Pradesh shall be divided for the purpose of elections to the said Council under each of the sub- clauses (a), (b) and (c) of clause (3) of article 171;
(b) the extent of each constituency; and
(c) the number of seats to be allotted to each constituency.
(4) As soon as may be after such determination, steps shall be taken to constitute the said Council in accordance with the provisions of this Act, the Representation of the People Act, 1950 (43 of 1950 ) and the Representation of the People Act, 1951 (43 of 1951 ).