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 10] [Entire Act]

State of Kerala - Section

Section 178 in Kerala Municipality Act, 1994

178. Grounds for declaring election to he void.

(1)Subject to the provisions of sub-section (2) if the court is of opinion-
(a)that on the date of his election a returned candidate was not qualified, or was disqualified, to be chosen to fill the seat under this Act; or
(b)that any corrupt practice has been committed by a returned candidate or his election agent or by any other person with the consent of a returned candidate or his election agent; or
(c)that any nomination has been improperly rejected; or
(ca)[ that the details furnished by the elected candidate under sub-section (1A) of section 108 were fake ;or] [Inserted by Seventh Amendment Act 37 of 2005, w.e.f 24-08-2005.]
(d)that the result of the election, in so far as it concerns a returned candidate, has been materially affected-
(i)by the improper acceptance of any nomination; or
(ii)by any corrupt practice committed in the interests of the returned candidate by an agent other than his election agent; or
(iii)by the improper reception, refusal or rejection of any vote or the reception of any vote which is void ; or
(iv)by any noncompliance with the provisions of this Act or of any rules or orders made there under, the court shall declare that the election of the returned candidate to be void.
(2)If in the opinion of the court, a returned candidate has been guilty by an agent, other than his election agent, of any corrupt practice but the court is satisfied -
(a)that no such corrupt practice was committed at the election by the candidate or his election agent, and every such corrupt practice was committed contrary to the orders, and without the consent, of the candidate or his election agent;
(b)that the candidate and his election agent took all reasonable means for preventing the commission of corrupt practices at the election; and
(c)that in other respects the election was free from any corrupt practice on the part of the candidate or any of his agents, then, the court may decide that the election of the returned candidate is not void.
Explanation. - In this section the term 'agent' has the same meaning as in section 114.