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 18] [Entire Act]

State of Madhya Pradesh - Subsection

Section 18(3) in The M.P. Farmers' Organisation Election Rules, 1999

(3)A candidate who has withdrawn his candidature under sub-rule (1), shall not be allowed to cancel the withdrawal or to be renominated as a candidate for the same election.