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] [Entire Act]

State of Punjab - Section

Section 49 in Chandigarh Panchayat Election Rules, 1994

49. Contents of Petition.

(1)An election petition :-
(a)shall contain a concise statement of the material facts on which the petitioner relies;
(b)shall, with sufficient particulars, set forth the ground or grounds on which the election is called in question; and
(c)shall be signed by the petitioner and verified in the manner laid down in the Code of Civil Procedure, 1908 (5 of 1908) for the verification of pleadings.
(2)Subject to the provisions of sub-rule (3) if the Tribunal is of opinion :
(a)that on the date of his election a returned candidate was not qualified or was disqualified, to be chosen as such under this Act; or
(b)that any corrupt practice has been committed by a returned candidate or his agent or by any other person with the consent of a returned candidate or his agents; or
(c)that any nomination paper has been improperly rejected; or
(d)that the result of the election, in so far as it concerns a returned candidate; has been materially affected :-
(i)by the improper acceptance of any nomination; or
(ii)by any corrupt practice committed in the interest of the returned candidate by a person other than that candidate or his agent or a person acting with the consent of such candidate or agent; or
(iii)by the improper acceptance or refusal of any vote or reception of any vote which is void; or
(iv)by the non-compliance with the provisions of the Act or of any rules or order made thereunder, the Tribunal shall declare the election of the returned candidate to be void.
(3)If in the opinion of the Tribunal, a returned candidate has been guilty by an agent of any corrupt practice, but the Tribunal is satisfied:-
(a)that no such corrupt practice was committed at the election by the candidate and every such corrupt practice was committed contrary to the orders, and without the consent of the candidate;
(b)that the candidate took all reasonable means for preventing the commission of corrupt practices at the election; and
(c)that in all other respects the election was free from any corrupt practice on the part of the candidate or any of his agents, then, the Tribunal may decide that the election of the returned candidate is not void.