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 96] [Entire Act]

State of Andhra Pradesh - Subsection

Section 96(1) in Andhra Pradesh Municipalities (Conduct of Election of Members) Rules, 2005

(1)While in the custody of the Collector and District Election authority or the Officer authorized by him
(a)the packets of marked copy of electoral roll;
(b)the packets containing registers of voters in Form XXI shall not be opened and their contents shall not be inspected by, or produced before any person or authority except under the order of the competent court.