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 104] [Entire Act]

Union of India - Subsection

Section 104(4) in The Multi-State Co-Operative Societies Act, 2002

(4)Whoever, before, during or after the election of delegates under the proviso to sub-section (1) of section 38 or election of members of the board,—
(a)fraudulently defaces or fraudulently destroys any nomination paper; or
(b)fraudulently defaces, destroys or removes any list, notice or other document affixed by or under the authority of a returning officer; or
(c)fraudulently defaces or fraudulently destroys any ballot paper or the official mark on any ballot paper or any declaration of identity; or
(d)without due authority supplies any ballot paper to any person or receives any ballot paper from any person or is in possession of any ballot paper; or
(e)fraudulently puts into any ballot box anything other than the ballot paper which he is authorised by law to put in; or
(f)without due authority destroys, takes, opens or otherwise interferes, with any ballot box or ballot papers then in use for the purposes of the election; or
(g)fraudulently or without due authority, as the case may be, attempts to do any of the foregoing acts or wilfully aids or abets the doing of any such acts;
(h)offers any gift or promises to offer any gratification to any person with the object, directly or indirectly, of including—
(i)a person to stand or not to stand as, or to withdraw or not to withdraw from, being a candidate at an election; or
(ii)a member to vote or refrain from voting at an election, or as a reward to a person for having so stood or not stood or for having withdrawn or not having withdrawn his candidature; or
(iii)a member for having voted or refrained from voting,
shall be punishable with imprisonment for a term which may extend to six months or with fine or with both.