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 164] [Entire Act]

Union of India - Section

Section 29A in The Representation of the People Act, 1951

29A. Registration with the Election Commission of associations and bodies as political parties.—

(1)Any association or body of individual citizens of India calling itself a political party and intending to avail itself of the provisions of this Part shall make an application to the Election Commission for its registration as a political party for the purposes of this Act.
(2)Every such application shall be made,—
(a)if the association or body is in existence at the commencement of the Representation of the People (Amendment) Act, 1988 (1 of 1989), within sixty days next following such commencement;
(b)if the association or body is formed after such commencement, within thirty days next following the date of its formation.
(3)Every application under sub-section (1) shall be signed by the chief executive officer of the association or body (whether such chief executive officer is known as Secretary or by any other designation) and presented to the Secretary to the Commission or sent to such Secretary by registered post.
(4)Every such application shall contain the following particulars, namely:—
(a)the name of the association or body;
(b)the State in which its head office is situate;
(c)the address to which letters and other communications meant for it should be sent;
(d)the names of its president, secretary, treasurer and other office-bearers;
(e)the numerical strength of its members, and if there are categories of its members, the numerical strength in each category;
(f)whether it has any local units; if so, at what levels;
(g)whether it is represented by any member or members in either House of Parliament or of any State Legislature; if so, the number of such member or members.
(5)The application under sub-section (1) shall be accompanied by a copy of the memorandum or rules and regulations of the association or body, by whatever name called, and such memorandum or rules and regulations shall contain a specific provision that the association or body shall bear true faith and allegiance to the Constitution of India as by law established, and to the principles of socialism, secularism and democracy, and would uphold the sovereignty, unity and integrity of India.
(6)The Commission may call for such other particulars as it may deem fit from the association or body.
(7)After considering all the particulars as aforesaid in its possession and any other necessary and relevant factors and after giving the representatives of the association or body reasonable opportunity of being heard, the Commission shall decide either to register the association or body as a political party for the purposes of this Part, or not so to register it; and the Commission shall communicate its decision to the association or body: Provided that no association or body shall be registered as a political party under this sub-section unless the memorandum or rules and regulations of such association or body conform to the provisions of sub-section (5).
(8)The decision of the Commission shall be final.
(9)After an association or body has been registered as a political party as aforesaid, any change in its name, head office, office-bearers, address or in any other material matters shall be communicated to the Commission without delay.