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] [Entire Act]

State of Odisha - Section

Section 92 in The Orissa Municipal Corporation Act, 2003

92. Prohibition of public meetings during a period of forty eight hours ending with hour fixed for conclusion of poll.

(1)No person shall -
(a)convene, hold, attend, join or address any public meeting or procession in connection with an election; or
(b)display to the public any election matter by means of cinematography television or other similar apparatus; or
(c)propagate any election matter to the public by holding or by arranging the holding up, any musical concert or any theatrical performance or any other entertainment or amusement with a view to attracting the members of the public thereto;
in any polling area of a ward during the period of forty eight hours ending with the hour fixed for the conclusion of the poll for any election in that ward.
(2)Any person who contravenes the provisions of Sub-section (1) shall be punished with fine which may extend to two hundred and fifty rupees.
(3)In this section, the expression "election matters" means any matter intended or calculated to influence or affect the result of any election.