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 Chattisgarh - Section

Section 32 in The Chhattisgarh Panchayat Nirvachan Niyam, 1995

32. Presentation of nomination papers.

(1)On or before the date appointed under clause (a) of rule 28 each candidate shall either in person or by his proposer deliver to the Returning Officer or Assistant Returning Officer so authorized by the Returning Officer for that purpose, during the time and at the place specified in the notice issued under rule 28 a duly completed nomination paper in the prescribed form and signed by the candidate and in case of
(a)election of Panch, by a voter of the concerned ward of village;
(b)election of Sarpanch, by a voter of the concerned village;
(c)election of member of Janpad Panchyat, by a voter of any village within the block; and
(d)election of member of Zila Panchayat, by a voter of any village within the district as proposer:
Provided, that any person who is, subject to any disqualification as a voter under the Act shall not be eligible to sign any nomination paper as proposer.
(2)Nothing in this rule shall prevent any candidate from being nominated by more than one nomination paper for election to any office :Provided that not more than two nomination papers shall be presented by or on behalf of any candidate or accepted by the Returning Officer for election to any office.