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 22] [Entire Act]

State of Karnataka - Subsection

Section 22(1) in Karnataka Municipalities Act, 1964

(1)A petitioner may claim,-
(a)a declaration that the election of all or any of the returned candidates, is void, and
(b)in addition thereto, a further declaration that he himself or any other candidate has been duly elected.