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 61] [Entire Act]

State of Madhya Pradesh - Subsection

Section 61(2) in The M.P. Panchayat Nirvachan Niyam, 1995

(2)No voter shall remain in the polling station longer that what is reasonably necessary for casting his vote.