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] [Entire Act]

State of West Bengal - Section

Section 135 in The West Bengal Panchayat Elections Act, 2003

135. Power to make rules.

- [(1) The State Government in consultation with the Commission, may, after previous publication in the Official Gazette, make rules, by notification, for carrying out the purposes of the Act.] [Substituted by Act No. 23 of 2012, dated 24.8.2012.]
(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:-
(a)the duties of Presiding Officers and polling officers at polling stations;
(b)the checking of voters by reference to the electoral roll;
(c)the manner in which votes are to be given both generally and in the case of illiterate voter or voters under physical or other disability;
(d)the manner in which votes are to be given by a Presiding Officer, polling officer, polling agent or any other person, who being an elector for a constituency is authorised or appointed for duty at a polling station at which he is not entitled to vote;
(e)the procedure to be followed in respect of the tender of vote by a person representing himself to be an elector after another person has voted as such electors;
(f)the manner of giving and recording of votes by means of voting machines and the procedure as to voting to be followed at polling stations where such machines are used;
(g)the scrutiny and counting of votes including cases in which a recount of the votes may be made before the declaration of the result of the election;
(h)the procedure as to counting Of votes recorded by means of voting machines;
(i)the safe custody of ballot boxes, voting machines, ballot papers and other election papers, the period for which such papers shall be preserved and the inspection and production of such papers;
(j)any other matter required to be prescribed by this Act.
(3)Every rule made under this Act shall be laid, as soon as may be after it is made, before the State Legislature while it is in session for a total period of thirty days which may be comprised in one session or in two or more successive sessions, and if, before the expiry of the session immediately following the session or the successive sessions aforesaid, the State Legislature agrees in making any modification in the rule or the State Legislature agrees that the rule should not be made, the rule shall thereafter have effect only in such modified form or be of no effect, as the case may be; so, however, that any such modification or annulment shall be without prejudice to the validity of anything previously done under that rule.