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 23] [Entire Act]

State of Rajasthan - Subsection

Section 23(3) in Rajasthan Municipalities Act, 2009

(3)Every person punished under sub-Section (2) shall, by an order of the State Election Commission, be liable to be disqualified for being chosen as or for being a member of any Municipality for a period which may extend to six years from the date of such order:Provided that the State Election Commission may by a subsequent order, for reasons to be recorded, remove any disqualification under this Section or reduce the period of any such disqualification.