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] [Entire Act]

State of Tamilnadu - Section

Section 126 in Tamil Nadu Panchayats (Elections) Rules, 1995

126. Parties to the petition.

- A petitioner shall join as respondents to his petition -
(a)
(i)where the petitioner, in addition to claiming a declaration that the election of all or any of the returned candidates is void, claims a further declaration that he himself or any other candidate has been duly elected, all the contesting candidates other than the petitioner; and
(ii)Where no such further declaration is claimed, all the returned candidates; and
(b)any other candidate against whom allegations of any corrupt practice are made in the petition.