Mobile View
Main Search Forums Advanced Search Disclaimer
User Queries
[Complete Act]
Central Government Act
Section 2 in The Election Laws (Amendment) Act, 2003
2. Amendment of section 59.- In the Representation of the People Act, 1951 (43 of 1951 ) (hereafter in this Chapter referred to as the principal Act), in section 59, for the words", and no votes shall be received by proxy", the words" and, save as expressl provided by this Act, no votes shall be received by proxy" shall be substituted.