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 42] [Entire Act]

State of Uttar Pradesh - Subsection

Section 42(3) in Uttar Pradesh Municipal Corporation Act, 1959

(3)No person shall vote at a general election in more than one ward of a Corporation and if a person votes in more than one such ward, his votes in all such wards shall be void.