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 4] [Section 11] [Entire Act]

State of Bihar - Subsection

Section 11(b) in The Bihar State Election Authority Act, 2008

(b)No election to any body shall be called in question except by an election petition presented to the Prescribed Authority under this Act.