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 21] [Entire Act]

State of Maharashtra - Subsection

Section 21(2) in Nagpur rules Relating to the Election of Councillors

(2)any person who wilfully acts in contravention of sub-rule (1) and any elector who takes any voting paper received by him or a part thereof outside the polling station shall be punishable with fine which may extend to fifty rupees.