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 Manipur - Section

Section 21 in The Manipur (Hill Areas) District Councils Act, 1971

21. Power to make rules regulating the election of members.-

The Administrator may make rules to regulate all or any of the following matters for the purpose of the holding of elections of members under this Act, namely:-
(a)the manner of the splitting up of electoral rolls for parliamentary constituencies into parts for the purpose of constituting one or more of such parts into electoral roll for a constituency; and the officer or authority by whom such splitting up is to be carried out;
(b)the drawing up of the programme of election;
(c)the appointment of returning officers, presiding and polling officers for election;
(d)the nomination of candidates and the scrutiny of such nomination;
(e)the deposits to be made by candidates and the time and manner of making such deposits;
(f)the withdrawal of candidatures;
(g)the appointment of agents of candidates;
(h)the time and manner of holding elections;
(i)the general procedure at the elections including the time, place and hours of poll and the method by which votes shall be cast;
(j)the fee to be paid on an election petition;
(k)any other matter relating to elections or election disputes in respect of which the Administrator deems it necessary to make rules under this section or in respect of which this Act makes no provision or makes insufficient provision and provision is, in the opinion of the Administrator, necessary.