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 36] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 36(1) in The Jammu and Kashmir Panchayati Raj Rules, 1996

(1)A ballot paper shall be liable to rejection,–
(i)if no vote is recorded thereon ; or
(ii)if the ballot paper or the vote recorded thereon is void for uncertainty ; or
(iii)if it is otherwise not in conformity with rules.