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] [Entire Act]

State of Punjab - Section

Section 37 in The Punjab Ayurvedic and Unani Practitioners Act, 1963

37. Presentation of petitions.

(1)Any registered practitioner [residing in the State of Punjab] [Inserted by Punjab Act 8 of 1969.] may within a period of thirty days from the date on which the election of any member is notified under sub-section (5) of section 3 and on furnishing the prescribed security in the prescribed manner, present on one or more of the grounds specified in sub-section (1) of section 49 to the prescribed authority an election petition in writing against the election of such member.
(2)The election petition shall be deemed to have been presented to the prescribed authority-
(a)when it is delivered to the prescribed authority -
(i)by the person making the petition, or
(ii)by a person authorised in writing in this behalf by the person making the petition; or
(b)when it is sent by registered post and is delivered to the prescribed authority.