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 41(2)] [Section 41] [Entire Act]

State of Punjab - Subsection

Section 41(2)(a) in The Punjab State Election Commission Act, 1994

(a)that on the date fixed for the scrutiny of nominations, the candidate either is not qualified or is disqualified for being chosen to fill the seat under this Act ; or