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 Maharashtra - Section

Section 56M in The Maharashtra Cooperative Societies Rules, 1961

56M. Nomination of candidates.- (1) Any person may be nominated as the candidate for election to fill a seat, if he is qualified to be chosen to fill that seat under the provision of the Act, these rules and the bye-laws and if his name is entered in the list of voters:-

Provided that, in case of joint or associate members, only the member whose name stands first in the share certificate shall be eligible to be nominated as candidate for the election. Where the seats are reserved on the committee of any notified society as provided under Section 73B of the Act, any individual belonging to the categories provided under sub-section (3) of Section 73B shall be eligible for being nominated as candidate even if his name does not appear in the list of voters.
(2)Every nomination paper presented under Rule 56N shall be completed in Form M-4 :Provided that, a failure to complete or defect in completing the declaration as to symbols in a nomination paper, shall not be deemed to be a defect of a substantial character within the meaning of these rules.
(3)Any person whose name is entered in the list of voters may be a proposer or seconder for nominating a candidate for election :Provided that, in the case of election from constituency of societies, the proposer and the seconder shall be from the same constituency.
(4)A nomination paper shall be supplied by the Returning Officer to any voter on demand and on payment of such fees as determined by the District Election Officer :Provided that, such nomination paper shall be supplied by the Returning Officer to any person desirous of contesting from the constituency under Section 73B even if his name is not included in the list of voters.