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 79] [Entire Act]

State of Rajasthan - Subsection

Section 79(2) in Rajasthan Panchayati Raj (Election) Rules, 1994

(2)Undue influence that is to say, any direct or indirect interference on the part of a candidate or of any other person with the free exercise of right to vote:Provided that—
(a)without prejudice to the generality of the provisions of this clause any such person as is referred to therein who —
(i)threatens any candidate or any other elector or any person in whom a candidate or an elector is interested with injury of any kind including social ostracism and excommunication or of expulsion from any caste or community; or
(ii)induces or attempts to induce a candidate or an elector to believe that he or any person in whom he is interested, will become or will be rendered an object of divine displeasure or spiritual censure; shall be deemed to interfere with the free exercise of the right of such candidate or elector to vote within the meaning of this clause;
(b)a declaration of public policy, or a promise of public action or the mere exercise of a legal right without intent to interfere, with the right to vote shall not be deemed to be interference within the meaning of this clause.