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 3] [Entire Act]

Union of India - Section

Section 291 in Government of India Act, 1935

291. In so far as provision with respect to the matters hereinafter mentioned is not made by this Act, His Majesty in Council may from time to time make provision with respect to those matters or any of them, that is to say-

(a)the delimitation of territorial constituencies for the purpose of elections under this Act;
(b)the qualifications entitling persons to vote in territorial or other constituencies at such elections, and the preparation of electoral rolls;
(c)the qualifications for being elected at such elections as a member of a legislative bod ;
(d)the filling of casual vacancies in any such body
(e)the conduct of elections under this Act and the methods of voting thereat;
(f)the expenses of candidates at such elections;
(g)corrupt practices and other offences at or in connection with such elections;
(h)the decision of doubts and disputes arising out of, or in connection with, such elections;
(i)matters ancillary to any such matter as aforesaid.
Provisions as to certain legal mattersGOI.292