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 0] [Entire Act]

State of Bihar - Section

Section 12 in The Bar Council of Bihar Election Rules, 1968

12. Declaration with number of candidates is equal to the number of seat.

- If the number of duly nominated candidates who have been on the State Roll for more than 10 years is less than to the number required by the proviso to Section 3(b) of the Act, such candidates shall be declared elected. The number thus elected shall be deemed to be the number required by the proviso. If the number of such candidates is in excess of the required number but the number of all the nominated candidates does not exceed the required number they shall be declared elected. In every other case there shall be a poll as prescribed by these Rules.