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 2] [Entire Act]

State of Haryana - Subsection

Section 2(p) in Haryana Municipal Corporation Election Rules, 1994

(p)"Tribunal" means the Municipal Corporation Elections Tribunal consisting of a person or persons appointed by the State Government under Rule 77 of these rules to hold any enquiry in respect of an election petition under the Ordinance ;