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 63] [Entire Act]

State of Chattisgarh - Subsection

Section 63(6) in Chhattisagrh Nagarpalika Nirvachan Niyam, 1994

(6)The Returning, Officer shall while issuing an E. D. ballot paper
(a)record on the counterfoil of the E. D. ballot paper the serial number of voter as entered in the marked copy of the voters' list for that polling station;
(b)mark "E. D. R" against "the name of the voter in the marked copy of the voters' list to indicate that an E. D. Ballot paper has been issued to him and that he is not to be allowed to vote personally at the polling station. The serial number of the E. D. ballot paper issued to the voter shall, however, not be recorded on the marked copy of the voters' list.