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 46] [Entire Act]

State of Himachal Pradesh - Subsection

Section 46(2) in Himachal Pradesh Municipal Election Rules, 2015

(2)Every such appointment shall be made in form-27 and the same shall be made over to the polling agent for production at the polling station.