Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 49(1)] [Section 49] [Entire Act] State of Haryana - Subsection Section 49(1)(a) in The Punjab Ayurvedic and Unani Practitioners Act, 1963 (a)that on the date of his election that elected person was not qualified or was disqualified, to be elected under this Act; or