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] [Entire Act]

State of Tripura - Section

Section 178 in Tripura Panchayats Act, 1993

178. Disqualification for registration in electoral roll.

(1)A person shall be disqualified for registration in an electoral roll if he -
(a)is not a citizen of India;
(b)is of unsound mind and has been so declared by a competent court ; or
(c)is for the time being disqualified from voting under the provisions of this Act or any other law relating to corrupt practices and other offences in connection with election.
(2)The name of any person, who in the opinion of Electoral Registration Officer, becomes so disqualified after registration shall forthwith be struck off from the electoral roll in which it is included :Provided that the name of any person struck off from the electoral roll by reason of a disqualification under clause (c) of sub-section (1) shall forthwith be restored if such disqualification is, during the period such roll is in force, removed under any law authorising such removal.