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 0] [Section 49] [Entire Act]

State of Haryana - Subsection

Section 49(1) in The Punjab Ayurvedic and Unani Practitioners Act, 1963

(1)If the prescribed authority is of the opinion-
(a)that on the date of his election that elected person was not qualified or was disqualified, to be elected under this Act; or
(b)that any corrupt practice has been committed by the elected person or his agent or by any other person with the consent of the elected person or his agent; or
(c)that any nomination has been improperly rejected; or
(d)that the result of the election, in so far as it concerns the elected person, has been materially affected -
(i)by the improper acceptance of any nomination; or
(ii)by the improper reception, refusal or rejection of any vote or the reception of any vote which is void; or
(iii)by any non-compliance with the provisions of this Act or of any rules made under this Act;
the prescribed authority shall set aside the election of the elected person.