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 103] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 103(e) in Jammu and Kashmir Panchayati Raj Rules, 1996

(e)Scrutiny of nomination papers. - At the time and on the day fixed for scrutiny of nomination papers, the Returning Officer shall allow the candidate reasonable facility for examining the nomination papers of the contesting candidates and shall himself examine the nomination papers in presence of the candidates or their duly authorised agents present at the time.