Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 32(6)] [Section 32] [Entire Act] State of Uttar Pradesh - Subsection Section 32(6)(iv) in The Bar Council of Uttar Pradesh Election Rules, 1968 (iv)To set aside the election of the candidates who either by himself or through any other person acting with his consent is guilty of corrupt practice.