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 Maharashtra - Section

Section 56N in The Maharashtra Cooperative Societies Rules, 1961

56N. Presentation of nomination paper and requirements for valid nominations.- (1) On or before the date appointed under Rule 56J, each candidate shall either in person or by his proposer, deliver to the Returning Officer during the time and at the place specified in the programme declared under the said rule,, a nomination paper completed as provided by Rule 56M and signed by the candidate and by two voters of his constituency one of whom shall be a proposer and the other seconder.

(2)Any person who is not subject to any disqualification as a voter under the Act, these rules or bye-laws and whose name is entered in the list of voters for the constituency for which the candidate is nominated, may subscribe as proposer and seconder.
(3)In the case of a reserved seat under the Provisions of Section 73B, a candidate shall not be deemed to be qualified to be chosen to fill the seats unless his nomination paper contains a declaration by him specifying the particulars of Scheduled Caste and Scheduled Tribe of which he is a member or the details of his income and landholding during the year immediately preceding, in the case of members of weaker section.
(4)On the presentation of a nomination paper, the Returning Officer shall satisfy himself that the names and the numbers of the candidates and his proposer and seconder are as entered in the list of voters excepting in the case of nomination paper presented under the provision of sub-section (3) of Section 73B for reserved constituency. If a nomination paper is rejected under this rule, the Returning Officer shall record thereon his reasons for rejecting the same, and in that case, the candidate may deliver a fresh nomination paper subject, however, to all the provisions of his rule :Provided that, the Returning Officer shall permit any clerical or technical error in the nomination paper in regard to the said names or numbers to be corrected in order to bring them into conformity with the corresponding entries in the list of voters and where necessary, any clerical or printing error in the said entries shall be overlooked.