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 Uttar Pradesh - Section

Section 10 in U.P. Kshettra Panchayats (Removal of Disqualification and Settlement of Disputes Relating to Disqualification and Membership) Rules, 1994

10. Orders of the Judge.

(1)
(a)If the petition is found to be frivolous, the Judge shall dismiss the petition and award costs at his discretion.
(b)An order for costs passed by the Judge shall be executed by him on application made in that behalf in the same manner as if it were a decree passed by him in a suit.
(2)If the Judge finds that the member against whom the petition has been filed was wrongly chosen, or has ceased to remain eligible for membership of the Kshettra Panchayat he shall either-
(a)declare a casual vacancy to have occurred; or
(b)declare another candidate to have been duly chosen.