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 15(1)] [Section 15] [Entire Act] State of Rajasthan - Subsection Section 15(1)(c) in The Rajasthan District Boards Act, 1954 (c)that such person, though enrolled as an elector, was disqualified for election under the pervasions of sub-section (2) of section 13: or