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 60] [Entire Act]

State of Haryana - Subsection

Section 60(6) in Haryana Municipal Corporation Election Rules, 1994

(6)Every ballot paper which is not rejected under this rule shall be counted one valid vote:Provided that no cover containing tendered ballot paper shall be opened and no such paper shall be counted.