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 44] [Entire Act]

State of Tamilnadu - Subsection

Section 44(1A) in Tamil Nadu District Municipalities Act, 1920

(1A)A person shall be disqualified for registration in an electoral roll, if he-
(a)is not a citizen of India; or
(b)is of unsound mind and stands so declared by a competent Court; or
(c)is, for the time being, disqualified from voting under the provisions of section 60 or any law relating to corrupt practices and other offences in connection with elections.