Section 20(2)(b) in The M.P. Municipalities Act, 1961
(b)(i)in the case of an election of a Councillor, by any voter of the ward concerned;(ii)in the case of a [nomination] [Substituted by M.P. Act No. 17 of 1994.] of Councillor, by any Councillor;(iii)[ in the case of election of President by any voter of the Municipal area,] [Inserted by M.P. Act No. 18 of 1997.]