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(2)] [Section 23] [Entire Act]

State of Maharashtra - Subsection

Section 23(2)(d) in The Maharashtra Specified Co-operative Societies Elections to Committees Rules, 1971

(d)that the signature of the candidate or the proposer on the nomination paper is not genuine.