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 Rajasthan - Section

Section 31 in The Rajasthan Waqf Board (Election of Members) Rules, 1999

31. Withdrawal of candidature.

(1)Any candidate may withdraw his candidature by a notice in writing in Form 13 which, shall contain such particulars as may be prescribed and delivered before three o'clock in the afternoon of the date fixed under clause (c) of Rule 25 to the Returning Officer either by such candidate in person or by his proposer, or election agent who has been authorised in this behalf in writing by such candidate.
(2)No person who has given a notice of withdrawal of his candidature under sub-rule (1) shall be allowed to cancel the same.
(3)The Returning Officer shall, on being satisfied as to the genuineness of a notice of withdrawal and the identity of the person delivering it under sub-rule (1), cause the notice to be affixed in some conspicuous place in his office.