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 36] [Entire Act]

State of Punjab - Subsection

Section 36(d) in Chandigarh Panchayat Election Rules, 1994

(d)It has been so damaged or mutilated that its identity as a genuine ballot-paper cannot be established;