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 53] [Entire Act]

State of Karnataka - Section

Section 19 in Karnataka Panchayat Raj Act, 1993

19. Grounds for declaring election to be void.

(1)Subject to the provisions of sub -section (2) if the [Civil Judge (Junior Division)] [Substituted by Act 29 of 1997 w.e.f. 20.10.1997.] is of opinion,-
(a)that on date of his election a returned candidate was not qualified, or was disqualified, to be chosen as a member under this Act; or
(b)that any corrupt practice has been committed by a returned candidate or his agent or by any other person with the consent of a returned candidate or his agent; or
(c)that any nomination paper has been improperly rejected; or
(d)that the result of the election, in so far as it concerns a returned candidate, has been materially affected,-
(i)by the improper acceptance of any nomination; or
(ii)by any corrupt practice committed in the interests of the returned candidate by an agent; or
(iii)by the improper reception , refusal or rejection of any vote or reception of any vote which is void ; or
(iv)by any non-compliance with the provisions of this Act or of any rules or orders made thereunder;
the [Civil Judge (Junior Division)] [Substituted by Act 29 of 1997 w.e.f. 20.10.1997.] shall declare the election of the returned candidate to be void.
(2)If in the opinion of the [Civil Judge (Junior Division)] [Substituted by Act 29 of 1997 w.e.f. 20.10.1997.], any agent of a returned candidate has been guilty of any corrupt practice, but the [Civil Judge (Junior Division)] [Substituted by Act 29 of 1997 w.e.f. 20.10.1997.] is satisfied,-
(a)that no such corrupt practice was committed at the election by the candidate and every such corrupt practice was committed contrary to the order and without the consent of the candidate,
(b)that the candidate took all reasonable measures for preventing the commission of corrupt practices at the election, and
(c)that in all other respects the election was free from any corrupt practice on the part of the candidate or any of his agents, then the [Civil Judge (Junior Division)] [Substituted by Act 29 of 1997 w.e.f. 20.10.1997.] may decide that the election of the returned candidate in not void.