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 420(3)] [Section 420] [Entire Act]

State of Maharashtra - Subsection

Section 420(3)(xvi) in The City of Nagpur Corporation Act, 1948

(xvi)for the definition of the practices at elections held under the provisions of this Act which are to be deemed to be corrupt;