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 23] [Entire Act]

State of Rajasthan - Subsection

Section 23(2) in Rajasthan Municipalities Act, 2009

(2)If any candidate or his duly authorized election agent contravenes any of the restrictions imposed by the State Election Commission under sub-Section (1), he shall, on conviction, be punishable with a fine which may extend to two thousand rupees.