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 10] [Entire Act]

State of Jharkhand - Subsection

Section 10(iv) in The Jharkhand Agricultural Produce Markets Rules, 2000

(iv)For the purposes of sub-rule (iii) the total number of votes polled shall be deemed to be the total number of ballot papers other than rejected ballot papers counted.