Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 4(5)] [Section 4] [Entire Act] State of Maharashtra - Subsection Section 4(5)(a) in Nagpur rules Relating to the Election of Councillors (a)that the candidate is ineligible for election under section 14 or 15 of the Act;