Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 66(8)] [Section 66] [Entire Act] State of Chattisgarh - Subsection Section 66(8)(g) in Chhattisagrh Nagarpalika Nirvachan Niyam, 1994 (g)if the mark indicating the vote is placed on the ballot paper in such manner as to make it doubtful to which candidate the vote has been given.