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 24] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 24(1) in Jammu and Kashmir Municipal Corporation Act, 2000

(1)No person shall, on the date or dates on which the polling is taken at any polling station, commit any of the following acts within the polling station, or in any public or private place within a distance of one hundred meters of the polling station, namely:-
(a)canvassing for votes; or
(b)soliciting the votes of any elector; or
(c)persuading any elector not to vote for any particular candidate; or
(d)persuading any elector not to vote at the election; or
(e)exhibiting any notice or sign (other than an official notice) relating to the election.\