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 Tripura - Section

Section 201 in Tripura Panchayats Act, 1993

201. Prohibition on canvassing in or near polling station.

(1)No person shall, on the date or dates on which a poll is taken in any polling station, commit any of the following acts within the polling station or in any public or private place within a distance of 100 metres of the polling station, namely :-
(a)canvassing for votes ;
(b)soliciting vote of any elector ;
(c)persuading any elector not to vote at the election ;
(d)persuading any elector not to vote for any particular candidate ; and
(e)exhibiting any notice or sign other than an official notice relating to the election.
(2)Any person who contravenes the provisions of sub-section (1) shall, on conviction, be punishable with fine which may extend to one hundred rupees.
(3)An offence punishable under this Section shall be cognizable.