Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 72(4)] [Section 72] [Entire Act] State of Chattisgarh - Subsection Section 72(4)(a) in Chhattisagrh Nagarpalika Nirvachan Niyam, 1994 (a)count or cause to be counted the ballot papers again in accordance with his decision;