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 1] [Entire Act]

State of Kerala - Section

Section 115 in Kerala Municipality Act, 1994

115. Disqualification for being an election agent.

- A person who is for the time being disqualified under this Act for being a Councillor shall be disqualified for being an election agent at any election.