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 10] [Entire Act]

Union of India - Subsection

Section 10(1) in The Disputed Elections (Prime Minister And Speaker) Act, 1977

(1)Subject to any rules made in this behalf, the Authority for the trial of any petition shall hold the trial at New Delhi.