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 16(2)] [Section 16] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 16(2)(b) in Jammu and Kashmir Municipal Corporation Act, 2000

(b)that any corrupt practice has been committed by a returned candidate or his agent or by any person with the consent of a returned candidate or his agent; or