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 1] [Section 31] [Entire Act]

State of Rajasthan - Subsection

Section 31(1) in Rajasthan Municipalities Act, 2009

(1)The election of any person as a member of a Municipality may be questioned by an election petition filed within one month from the date of election before the District Judge having territorial jurisdiction over the municipal area on one or more of the following grounds, namely:
(a)that on the date of election a returned candidate was not qualified, or was disqualified, to be chosen to fill the seat under this Act, or
(b)that any corrupt practice specified in Section 29 has been committed by a returned candidate or his election agent or by any other person, with the consent of a returned candidate or his election agent, or
(c)that any nomination has been improperly rejected, or
(d)that the result of the election, in so far as it concerns a returned candidate has been materially affected
(i)by the improper acceptance of any nomination, or
(ii)by any corrupt practice committed in the interest of the returned candidate by a person other than that candidate or his election agent or a person acting with the consent of such candidate or election agent, or
(iii)by the improper reception, refusal or rejection of any vote or the reception of any vote which is void, or
(iv)by any non-compliance with the provisions of this Act or of any rules or orders made thereunder, or
(e)that in fact the petitioner or some other candidate received a majority of the valid votes, or
(f)that, but for the votes obtained by the returned candidate by corrupt piactices, the petitioner or some other candidate would have obtained a majority of .the valid votes.