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 66F] [Entire Act]

State of Tamilnadu - Subsection

Section 66F(2) in Chennai City Municipal Corporation Act, 1919

(2)No such person as aforesaid, and no member of a police force, shall endeavour-
(a)to persuade any person to give his vote at an election, or
(b)to dissuade any person from giving his vote at an election, or
(c)to influence the voting of any person at an election in any manner.