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 5] [Entire Act]

State of Uttar Pradesh - Subsection

Section 5(a) in The U.P. Panchayat Raj Act, 1947

(a)is so disqualified by or under any law for the time being in force for the purposes of elections to the State Legislature: