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 1] [Section 19(1)] [Section 19] [Entire Act]

State of Karnataka - Subsection

Section 19(1)(a) in Karnataka Panchayat Raj Act, 1993

(a)that on date of his election a returned candidate was not qualified, or was disqualified, to be chosen as a member under this Act; or