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 19] [Entire Act]

State of Himachal Pradesh - Subsection

Section 19(1) in Himachal Pradesh Municipal Election Rules, 2015

(1)Once the draft electoral roll of a ward is ready, the Electoral Registration Officer shall publish it according to programme issued by the Commission together with a notice in form-3 and make available copies thereof for inspection at official website of his office, and in the offices of the municipality and Tehsil concerned.