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 67 in Punjab Waqf Rules, 2018

67. Repeal and Saving.

(1)The Punjab Waqf Rules, 1964, are hereby repealed:Provided that any order issued or any action taken under the rules so repealed, shall be deemed to have been issued or taken under the corresponding provisions of these rules.Form-'A'(Rule 9)Electoral Role (Section 14 (2)(1)] list of persons eligible to the vote under the categories mentioned in sub-clauses (i), (ii) , (iii) and (iv) of clause (b) of subsection (1) of Section 14
SerialNumber Name ofthe Ex-Legislator Nameof Father/Husband Sex Age as on Ex-MLA/MLC Address Name of numberof constituencyrepresented andperiod Under which category the voter is falls as pereligibility criteria mentioned above.
1 2 3 4 5 6 7 8 9
Date:  
Place: Returning Officer
Form-'B'[Rule 11(4)]List of Contesting CandidatesElection to the office of the member of the Punjab Waqf Board in the category ---------- of section 14(1) (b) of the Act.
SR. No. Name of candidate Address of the candidate
1 2 3
1    
2    
3    
4    
5    
etc.    
Date:  
Place: Returning Officer
Form- 'C & E'[Rules 13(1) and 14(1)]Receipt for Nomination Paper and Notice of Scrutiny[Section 14(2)](To be handed over to the person presenting the nomination paper)Serial Number of nomination paper ________The nomination paper of ____________ was delivered to me at my office at _______ (hours) on _____________ (Date) by candidate/proposer.All nomination papers shall be taken for scrutiny at ___________________ (hours)on _____________ (date) _________________ place.Date:Signature Of Returning OfficerForm-'D'[Rules 13 and 14(1)]Election for the Office of Member of Punjab Waqf Board in Category of Clause (B) of Sub-Section (1) of Section 14 Nomination Paper