Section 17A(2) in Nagpur rules Relating to the Election of Councillors
(2)The Returning Officer shall reject a voting paper -(a)if it bears any mark or writing by which the voter can be identified; or(b)if no vote is recorded thereon; or(c)if votes are given on it in favour of more than one candidate; or(d)if the mark indicating the vote thereon is placed in such manner as to make it doubtful to which candidate the vote has been given; or(e)if it is a spurious voting paper; or(f)if it is so damaged or mutilated that its identity as a genuine voting paper cannot be established; or(g)if it bears a serial number, or is of a design, different from the serial numbers or, as the case may be, design, of the voting papers authorised for the use at the particular polling station; or(h)if it does not bear the mark which it should have borne under the provisions of sub-rule (3) of rule 11-A ;Provided that,-(i)where a Returning Officer is satisfied that any such defect as is mentioned in clause (g) or (h) has been caused by any mistake or failure on the part of the polling officer, the voting paper shall not be rejected merely on the ground of such defect;(ii)a voting paper shall not be rejected merely on the ground that the mark indicating the vote is indistinct or made more than once, if the intention that the vote shall be for a particular candidate clearly appears from the way the paper is marked.