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 42] [Entire Act]

State of Madhya Pradesh - Subsection

Section 42(4) in The M.P. Farmers' Organisation Election Rules, 1999

(4)If the Election Officer decides under sub-rule (2) to allow a recount of the votes either wholly or in part he shall-
(a)arrange for the recounting in accordance with Rules 40 and 41;
(b)amend the result sheet in Form 16 to the extent necessary after such recount; and
(c)announce the amendments so made by him.