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 75] [Entire Act]

Union of India - Subsection

Section 75(3) in Conduct of Elections Rules, 1961

(3)If, at the end of any count, no candidate can be declared elected, the returning officer shall-
(a)exclude from the poll the candidate who up to that stage has been credited with the lowest value;
(b)examine all the ballot papers in his parcels and sub-parcels, arrange the unexhausted papers in sub-parcels according to the next available preferences recorded thereon for the continuing candidates, count the number of papers in each such sub-parcel and credit it to the candidate for whom such preference is recorded, transfer the sub-parcel to that candidate, and make a separate sub-parcel of all the exhausted papers; and
(c)see whether any of the continuing candidates has, after such transfer and credit, secured the quota.