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 7] [Section 79] [Entire Act]

Union of India - Subsection

Section 79(f) in The Representation of the People Act, 1951

(f)“returned candidate” means a candidate whose name has been published under section 67 as duly elected.