2. Definitions. In this Act, unless the context otherwise requires,--
(a) " Administrator" means the administrator of a Union territory appointed by the President under article 239 of the Constitution;
(b) " appointed day" means the 1st day of November, 1966 ;
(c) " article" means an article of the Constitution;
(d) " assembly constituency"," council constituency" and" parliamentary constituency" have the same meanings as in the Representation of the People Act, 1950 (43 of 1950 );
(e) " Delimitation Commission" means the Delimitation Commission constituted under section 3 of the Delimitation Commission Act, 1962 (61 of 1962 );
(f) " existing State of Punjab" means the State of Punjab as existing immediately before the appointed day;
(g) " law" includes any enactment, ordinance, regulation, order, bye- law, rule, scheme, notification or other instrument having, immediately before the appointed day, the force of law in the whole or in any part of the existing State of Punjab;
(h) " notified order" means an order published in the Official Gazette;
(i) " population ratio", in relation to the States of Haryana and Punjab and the Union, means the ratio of 37. 38 to 54. 84 to 7. 78;
(j) " prescribed" means prescribed by rules made under this Act;
(k) " sitting member", in relation to either House of Parliament or of the Legislature of the existing State of Punjab, means a person who immediately before the appointed day is a member of that House;
(l) " State of Punjab" means the State with the same name, comprising the territories referred to in sub- section (1) of section 6;
(m) " successor State", in relation to the existing State of Punjab, means the State of Punjab or Haryana, and includes also the Union in relation to the Union territory of Chandigarh and the transferred territory;
(n) " transferred territory" means the territory which on the appointed day is transferred from the existing State of Punjab to the Union territory of Himachal Pradesh;
(o) " treasury" includes a sub- treasury; and
(p) any reference to a district, tahsil or other territorial division of the existing State of Punjab shall be construed as a reference to the area comprised within that territorial division on the 1st day of July, 1966 . PART REORGANISATION OF THE STATE OF PUNJAB PART II REORGANISATION OF THE STATE OF PUNJAB