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 64] [Entire Act]

State of Rajasthan - Subsection

Section 64(2) in The Rajasthan Waqf Board (Election of Members) Rules, 1999

(2)No person, who has been employed by or on behalf of or has been otherwise working for, a candidate in or about the election, shall be appointed under clause (a) of sub-rule (1).