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 Uttarakhand - Section

Section 31 in Uttrarakhand Waqf Rules, 2017

31. Challenge to identity.

(1)Any candidate may challenge the identity of a person claiming to be a particular elector by first depositing, a sum of one hundred rupees in cash with the Returning Officer for each such challenge.
(2)On such a deposit being made, the Returning Officer shall -
(a)warn the person challenged, of the penalty for impersonation; and
(b)read the relevant entry in the electoral roll in full and ask him whether he is the person referred to in the entry or not
(3)The Returning Officer shall thereafter hold a summary inquiry into the challenge and may for that purpose -
(a)require the challenger to adduce evidence in proof of the challenge and the person challenged to adduce evidence in proof of his identity;
(b)put the person challenged any question necessary for the purpose of establishing his identity and require him to answer them on oath; and
(c)administer an oath to the challenger and any other person offering to give evidence.
(4)If, after the inquiry, the Returning Officer considers that the challenge has not been established, he shall allow the person challenged to vote and if he considers that the challenge has been established, he shall debar the challenged person from voting.
(5)If the Returning Officer is of the opinion that the challenge is frivolous or has not been made in good faith, he shall direct that the deposit made under sub-rule (1) be forfeited to the Government and in any other case, he shall return it to the challenger at me conclusion of the inquiry.