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 1] [Entire Act]

State of Jammu-Kashmir - Section

Section 14 in Jammu and Kashmir Municipal Corporation Act, 2000

14. Election Petition.

(1)No election of a Councillor shall be called in question except by an election petition presented to the District and Sessions Judge or any other Judge designated for this purpose hereinafter in this Chapter referred to as the prescribed authority within thirty days from the date of the publication of the results of the election under section 13.
(2)An election petition calling in question any such election may be presented on one or more of the grounds specified in section 16, by any candidate at such election or by any elector of the ward concerned.
(3)A petitioner shall join as respondents to his petition all the candidates at the election.
(4)An election petition:-
(a)shall contain a concise statement of the material facts on which the petitioner relies;
(b)shall, with sufficient particulars, set forth the ground or grounds on which the election is called in question; and
(c)shall be signed by the petitioner and verified in the manner laid down in the Code of Civil Procedure, Samvat 1977, for the verification of pleadings.