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 10] [Entire Act]

State of Rajasthan - Subsection

Section 10(6) in The Rajasthan Municipalities (Election) Rules, 1994

(6)[ No amendment, transposition or deletion of any entry shall be made and no direction for the inclusion of a name in the electoral roll of a ward shall be given after the last date for making nominations for an election in that ward and before the completion of that election.] [Substituted by Notification No. F.8(GA)(9) Rules/LSG/95/Part 1½551, dated 27-7-1995, Published Rajasthan Gazette, Extra-ordinary, Part VI-A, dated 7-8-1995, page 615.]