Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 467 docs - [View All]
Sangappa And Anr. vs Shivamurti Swamy And Ors. on 21 November, 1957
Prithviraj Sayajirao Deshmukh ... vs Patangrao Shripatrao Kadam (Dr.) ... on 8 April, 2002
Madan Mohan vs Arun Shourie & 11 Ors. on 22 January, 2010
This Application Is Filed Under ... vs Unknown on 26 July, 2011
Ashok Tapiram Patil @ A.T. Nana ... vs Gurumukh Mehrumal Jagwani And ... on 8 November, 2006

Loading...
User Queries
[Complete Act]
Central Government Act
Section 83 in The Representation Of The People Act, 1951.
83. 5[ Contents of petition.
(1) An election petition-
(a) shall contain a concise statement of the material facts on which the petitioner relies;
(b) shall set forth full particulars of any corrupt practice that the petitioner alleges, including as full a statement as possible of the names of the parties alleged to have committed such corrupt practice and the date and place of the commission of each such practice; and
(c) shall be signed by the petitioner and verified in the manner laid down in the Code of Civil Procedure, 1908 (5 of 1908 .) for the verification of pleadings: 6[ Provided that where the petitioner alleges any corrupt practice, the petition shall also be accompanied by an affidavit in the prescribed form in support of the allegation of such corrupt practice and the particulars thereof.]
1. Sub- section (2) omitted by Act 47 of 1966. s. 39 (w. e. f. 14- 12- 1966 ).
2. Ins. by Act 40 of 1961. s. 17 (w. e. f. 20- 9- 1961 ).
3. The words" and one more copy for the use of the Election Commission" omitted by Act 47 of 1966. s. 39 (w. e. f. 14- 12- 1966 ).
4. Subs. by Act 27 of 1956, s. 45, for s. 82.
5. Subs. by s. 46 ibid.. for s. 83.
6. Ins. by Act 40 of 1961, s. 18 (w. e. f. 20- 9- 1961 ).
(2) Any schedule or annexure to the petition shall also be signed by the petitioner and verified in the same manner as the petition.]