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 21T] [Entire Act]

State of Jharkhand - Subsection

Section 21T(3) in The Bihar Co-operative Societies Rules, 1959

(3)In every such case as aforesaid, the Election Officer shall notify in such manner as the [Conducting Officer] [Substituted by G.S.R. 1 dated 1.2.1997.] may direct, the date, place and hours of polling fixed under sub-rule (2).