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] [Section 71] [Entire Act]

State of Uttar Pradesh - Subsection

Section 71(b) in Uttar Pradesh Municipal Corporation Act, 1959

(b)that any corrupt practice specified in Section 78 has been committed by a returned candidate or his election agent or by any other person with the consent of a returned candidate or his election agent; or