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 29(1)] [Section 29] [Entire Act]

State of Assam - Subsection

Section 29(1)(e) in The Assam Reorganisation (Meghalaya) Act, 1969

(e)if he is disqualified by or under any of the provisions of Chapter III of Part II of the Representation of the People Act, 1951 (43 of 1951 ), as applied to and in relation to the Legislative Assembly by section 17.