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 3] [Section 28] [Entire Act]

State of Gujarat - Subsection

Section 28(2) in The Gujarat Panchayats Act, 1993

(2)
(a)Every person who has attained the age of twenty one years and whose name is in the list of voters shall, unless disqualified under this Act or under any other law for the time being in force, be qualified to be elected from any electoral division.
(b)No person whose name is not entered in the list of voters for the village, shall be qualified to be elected from any electoral division thereof.