Section 22(1)(d) in The M.P. Municipalities Act, 1961
(d)that the result of the election or [nomination] [Substituted by M.P. Act No 17 of 1994.], in so far as it concerns a returned candidate, has been materially affected-(i)by the improper acceptance of any nomination; or(ii)by the improper acceptance or refusal of any vote or reception of any vote which is void; or(iii)by the non-compliance with the provisions of this Act or of any rules or orders made thereunder save the rules framed under [Section 32] [Substituted by M.P. Act No. 18 of 1997.] in so far as they relate to preparation and revision of list of voters,