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 2] [Entire Act]

State of Rajasthan - Subsection

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

(d)'District Municipal Election Officer' means the District Election Officer appointed under section 19-B of the Act.