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 0, Cited by 1] [Entire Act]

State of Uttar Pradesh - Section

Section 13J in The U.P. Municipalities Act, 1916

13J. [ Electoral offences. - (1) The provisions of Sections 125, 126, 127, 127-A, 128, 129, 130, 131, 132, 134, 134-A, 135,] [Substituted by U.P. Act No. 35 of 1978.] [135-A] [Inserted by U.P. Act No. 26 of 1995.] and 136 of Chapter III of Part VII of the Representation of the People Act, 1951, shall have effect as if, -

(a)the reference therein to an election were a reference to an election held under this Act;(b)for the word "constituency" the word "ward" had been substituted;(bb)in Section 127-A in sub-section (2) in clause (b) in sub-clause (i), for the words "the Chief Electoral Officer" the words [Chief Election Officer (Urban Local Bodies)] [Substituted by U.P. Act No. 26 of 1995, for 'State Election Commission'.] had been substituted;(c)[* * *] [Omitted by President's Act No. 3 of 1996, Section 4 (w.e.f. 29.9.1995).](d)in Sections 134 and 136 for the words "by or under this Act" the words "by or under the Uttar Pradesh Municipalities Act, 1916" had been substituted.
(2)If [Chief Election Officer (Urban Local Bodies)] [Substituted by U.P. Act No. 26 of 1995, for 'State Election Commission'.], has reason to believe that any offence punishable under Section 129 or Section 134 or Section 134-A or under clause (a) of sub-section (2) of Section 136 of the said chapter has been committed in reference to any election to a [Municipality] [Substituted by U.P. Act No. 12 of 1994.], it shall be the duty of the [Chief Election Officer (Urban Local Bodies)] [Substituted by U.P. Act No. 26 of 1995, for 'State Election Commission'.] to cause such inquiries to be made and such prosecutions to be instituted as the circumstances of the case may appear to him to require.
(3)No Court shall take cognizance of any offence punishable under Section 129 or under Section 134 or under Section 134-A or under clause (a) of sub-section (2) of Section 136 unless there is a complaint made by order or under authority from the [Chief Election Officer (Urban Local Bodies)] [Substituted by U.P. Act No. 26 of 1995, for 'State Election Commission'.].