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 70] [Entire Act]

State of Rajasthan - Subsection

Section 70(2) in The Rajasthan Municipalities (Election) Rules, 1994

(2)Thereupon, the State Election Commission shall after taking all material circumstances into account either,
(a)direct that the counting of votes shall be stopped, declare a repoll at the polling station concerned, appoint the day and fix the hour for taking the repoll and notify the date so appointed and hour so fixed in such a manner as it may deem fit, or
(b)if satisfied that the results of a fresh poll at that polling station or place will not in any way affect the result the State Election Commission shall issue such directions to the returning officer as it may deem proper for resumption and completion of the counting and for the further conduct and completion of the election in relation to which the votes have been counted.