Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 30 docs - [View All]
Padmakumar vs Unnikrishnan on 16 February, 2004
Smt. Indira Nehru Gandhi vs Shri Raj Narain And Anr. on 7 November, 1975
Pratima Goel vs Yashwant Sinha on 13 April, 2001
Durga Das Rathore vs The State Of Bihar And Ors. on 12 January, 1990
Om Prabha Jain vs Gian Chand & Another on 1 April, 1959

Loading...
User Queries
[Complete Act]
Central Government Act
Section 107 in The Representation Of The People Act, 1951.
107. 1[ 2[ Effect of orders of the High Court.
(1) Subject to the provisions contained in Chapter IVA relating to the stay of operation of an order of the High Court under section 98 or section 99, every such order shall take effect as soon as it is pronounced by the High Court.]
(2) Where by an order under section 98 the election of a returned candidate is declared to be void, acts and proceedings in which that returned candidate has, before the date thereof. participated as a member of Parliament or as. a member of the Legislature of a State shall not be invalidated by reason of that order, nor shall such candidate be subjected to any liability or penalty on the ground of such participation.] CHAP WITHDRAWAL AND ABATEMENT OF ELECTION PETITIONS CHAPTER IV WITHDRAWAL AND ABATEMENT OF ELECTION PETITIONS