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 54] [Entire Act]

State of Odisha - Subsection

Section 54(5) in The Orissa Municipal Delimitation of Wards, Reservation of Seats and Conduct of Election Rules, 1994

(5)Any order passed [under] [Inserted vide Notification No.7141, Legislative-I-26/95 H.U.D. Dated 7.3.96. O.G.E. No. 248 Dated 7.3.1996.] Sub-rule (3) shall-
(a)State-
(i)The date on which and hours between which the continuation poll or the fresh poll as the case may be, shall be held, and
(ii)The date on which and the place and hours at which the Election Officer will commence the counting of the votes under Rule 58; and
(b)be published in the manner laid down in Sub-rule (2) of Rule 24 [* * *] [Deleted vide Notification No.7141, Legislative-I-26/95 H.U.D. Dated 7.3.96. O.G.E. No. 248 Dated 7.3.1996.]