Mobile View
Main Search Forums Advanced Search Disclaimer
Loading...
User Queries
[Complete Act]
Central Government Act
Section 3 in The Election Laws (Amendment) Act, 2003
3. Substitution of new section for section 60.- For section 60 of the principal Act, the following section shall be substituted, namely:-" 60. Special procedure for voting by certain classes of persons.- Without prejudice to the generality of the provisions contained in section 59, provision may be made, by rules made under this Act, for enabling-
(a) any of the persons as is referred to in clause (a) or clause (b) of sub- section (8) of section 20 of the Representation of the People Act, 1950 (43 of 1950 ) (hereafter in this section referred to as the 1950-Act) to give his vote either in person or y postal ballot or by proxy, and not in any other manner, at an election in a constituency where poll is taken;
(b) any of the following persons to give his vote either in person or by postal ballot, and not in any other manner, at an election in a constituency where a poll is taken, namely:-
(i) any person as is referred to in clause (c) or clause (d) of sub- section (8) of section 20 of the 1950-Act;
(ii) the wife of any such person to whom the provisions of sub- section (3) of section 20 of the 1950-Act apply and such wife being ordinarily residing with that person in terms of sub- section (6) of that section;
(c) any person belonging to a class of persons notified by the Election Commission in consultation with the Government to give his vote by postal ballot and not in any other manner, at an election in a constituency where a poll is taken subject to the fu filment of such requirements as may be specified in those rules;
(d) any person subjected to preventive detention under any law for the time being in force to give his vote by postal ballot, and not in any other manner, at an election in a constituency where a poll is taken, subject to the fulfilment of such requireme ts as may be specified in those rules.".