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 42] [Entire Act]

State of Bihar - Subsection

Section 42(6) in The Bihar Municipal Election Rules, 2007

(6)A proposer or a seconder once having signed a nomination paper shall not be allowed to withdraw.