Section 2(1)(e) in The Representation of the People (Miscellaneous Provisions) Act, 1956
(e)"elector" in relation to a constituency means a person whose name is entered in the electoral roll of that constituency for the time being in force and who is not subject to any of the disqualifications mentioned in section 16 of the Representation of the People Act, 1950 (43 of 1950);]