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 43] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 43(4) in Arunachal Pradesh Municipal Elections Act, 2009

(4)The Municipal Returning Officer shall not reject any nomination paper on the ground of any defect which is not of a substantial character.