Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 42(4)] [Section 42] [Entire Act] Union of India - Subsection Section 42(4)(viii) in The Company Secretaries (Election to the Council) Rules, 2006 (viii)non-compliance with any of the directives or circulars or instructions issued by the Returning Officer under these Rules in any matter relating to elections;