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 29] [Entire Act]

State of Maharashtra - Subsection

Section 29(b) in The Maharashtra Specified Co-operative Societies Elections to Committees Rules, 1971

(b)no person who has given a notice of withdrawal of his candidature, under rule 25. before the countermanding of the poll, shall be ineligible for being nominated as a candidate for the election after such countermanding.