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 56] [Entire Act]

State of Maharashtra - Subsection

Section 56(1) in The Maharashtra Specified Co-operative Societies Elections to Committees Rules, 1971

(1)Every ballot paper which is not rejected under Rule 55 shall be counted as one valid vote;Provided that, no cover containing tendered ballot papers shall be opened and no such paper shall be counted.