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 108ZN(17)] [Section 108ZN] [Entire Act] State of Jammu-Kashmir - Subsection Section 108ZN(17)(ii) in Jammu and Kashmir Panchayati Raj Rules, 1996 (ii)A ballot paper shall be invalid : -