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 Rajasthan - Section

Section 18 in The Rajasthan Municipalities (Election) Rules, 1994

18. Uncontested election.

- For any seat, if the number of valid nominations, after withdrawals, if any is only one, the person so nominated shall be declared to be elected. [Result of uncontested election under this rule shall be declared in form 22A.] [Added by Notification No. F.8(GA)(9) Rules/LSG/95/Part 1½551, dated 27-7-1995, Published Rajasthan Gazette, Extra-ordinary, Part VI-A, dated 7-8-1995, page 615.]