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] [Section 26] [Entire Act]

State of Gujarat - Subsection

Section 26(3) in Gujarat Metropolitan Planning Committees Rules, 2016

(3)No person, who is subject to any disqualification as a voter under the rules or whose name is not entered in the list of voters, shall be appointed as an election agent.