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 4] [Entire Act]

State of Rajasthan - Section

Section 44 in Rajasthan Municipalities Act, 2009

44. Determination of validity of election of Chairperson or Vice-Chairperson.

(1)The election of a Chairperson or Vice-Chairperson under Section 43 shall not be called in question except by an election petition presented to the District Judge having territorial jurisdiction, over the municipal area:Provided that where an election petition is presented as aforesaid to a District Judge, he may, for the reasons to be recorded in writing, transfer the same for hearing and disposal to a Judge subordinate to him.Explanation.- The District Judge or any other Judge to whom an election petition is or transferred and by whom it is heard in accordance with the provisions of this Section is hereinafter referred to as the Judge.
(2)Such petition may be presented by a candidate who has been defeated or whose nomination has been rejected in such manner, on such grounds and within such period as may be prescribed, along with a deposit of one thousand rupees.
(3)In hearing the petition, the Judge shall follow such procedure and exercise such powers as may be prescribed.
(4)Without prejudice to the generality of the provision contained in sub-Section (3), the Judge may, if the petition is found to be frivolous, direct that the deposit mentioned in sub-Section (2) shall be forfeited to the State Government.