Section 12(10)(a) in The Company Secretaries (Election to the Council) Rules, 2006
(a)The Panel shall reject a nomination, if it is satisfied that:(i)the candidate was ineligible to stand for election under rule 7; or(ii)the proposer or the seconder was not qualified to subscribe to the nomination of the candidate in the approved Form; or(iii)the signature of the candidate or of the proposer or the seconder is not genuine; or(iv)there has been a failure to comply with the provisions of rule 9, rule 10 or rule 11.