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 2] [Entire Act]

Union of India - Subsection

Section 2(b) in The Disputed Elections (Prime Minister And Speaker) Act, 1977

(b)"candidate" means a person who has been or claims to have been duly nominated as a candidate at any election;