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 49] [Entire Act]

State of Madhya Pradesh - Subsection

Section 49(1) in The M.P. Nagarpalika Nirvachan Niyam, 1994

(1)Any candidate or his election agent or polling agent may challenge the identity of a person claiming to be particular voter by first depositing a sum of Rupees five in cash with Presiding Officer for each such challenge.