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 2] [Entire Act]

State of West Bengal - Subsection

Section 2(b) in The West Bengal Local Bodies (Electoral Offences And Miscellaneous Provisions) Act, 1952

(b)"elector", in relation to a constituency, means a person whose name is, for the time being, entered in the electoral roll of that constituency.