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 1] [Entire Act]

State of Odisha - Section

Section 88 in The Orissa Municipal Corporation Act, 2003

88. Election petitions.

(1)No election of a Corporator shall be called in question except by an election petition presented to the District Judge, within whose jurisdiction the Corporation is situated, within fifteen days from the date of publication of the result of the election.
(2)An election petition calling in question any election may be presented on one or more of the grounds specified in Section 89 by any candidate at such election, by any elector of the ward concerned.
(3)The petitioner shall implead all the candidates at the election as opposite parties to his petition.
(4)An election petition -
(a)shall contain a concise statement of the material facts on which the petitioner relies;
(b)shall with sufficient particulars, setforth the ground or grounds on which the election is called in question; and
(c)shall be signed by the petitioner and verified in the manner laid down in the Code of Civil Procedure, 1908 for the verification of pleadings.