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 2] [Entire Act]

State of Rajasthan - Section

Section 21A in Rajasthan Municipalities Act, 2009

21A. Special qualification for election on certain seats.

- Notwithstanding anything to the contrary contained in any provision of this Act or of any other law for the time being in force, a person shall not be eligible for election on such seats in a Municipality, as may be determined by the State Government in prescribed manner, unless he or she is within the age group of twenty one years to thirty five years and is otherwise eligible for election on such seatsProvided that-
(i)not more than two seats each from the seats reserved for the Scheduled Castes, Scheduled Tribes Backward Classes or women in a Municipality shall be determined under this Section;
(ii)where number of seats reserved in a Municipality for any of the Scheduled Castes, Scheduled Tribes, Backward Classes or women is three or less than three, only one seat from such Castes, Tribes, Classes or, as the case may be, women shall be determined under this Section;
(iii)where number of unreserved seats in a Municipality is five or less than five, only one from such seats shall be determined under this Section; and
(iv)where the number of unreserved seats in a Municipality is more than five, one seat out of each block of five such seats shall be determined under this Section and any fraction of less than five seats shall be ignored.".