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 112] [Entire Act]

Union of India - Section

Section 79 in The Representation of the People Act, 1951

79. Definitions.—

In this Part and in 1Part VII unless the context otherwise requires,—
(a)any reference to a High Court or to the Chief Justice or Judge of a High Court shall, in relation to a Union territory having a Court of the Judicial Commissioner, be construed as a reference to the said Court of the Judicial Commissioner or to the Judicial Commissioner or any Additional Judicial Commissioner, as the case may be; 3(b) “candidate” means a person who has been or claims to have been duly nominated as a candidate at any election;
(c)“costs” means all costs, charges and expenses of, or incidental to, a trial of an election petition;
(d)“electoral right” means the right of a person to stand or not to stand as, or 4to withdraw or not to withdraw from being, a candidate, or to vote or refrain from voting at an election; 5(e) “High Court” means the High Court within the local limits of whose jurisdiction the election to which the election petition relates has been held;
(f)“returned candidate” means a candidate whose name has been published under section 67 as duly elected.