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 31] [Entire Act]

State of West Bengal - Subsection

Section 31(1) in Siliguri Municipal Corporation Act, 1990

(1)A person shall be disqualified for registration in the electoral roll if he-
(a)is not a citizen of India, or
(b)is of unsound mind and stands so declared by a competent court, or
(c)is for the time being disqualified from voting under the provisions of this Act or any other law relating to corrupt practices and other offences in connection with elections.