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] [Entire Act]

NCT Delhi - Section

Section 57 in The Delhi Agricultural Produce Marketing (Election) Rules, 2000

57. Recount of votes.

(1)After the completion of the counting the returning officer shall record in the result sheet in Form '16' the Total number of votes polled by each candidate and announce the same.
(2)After such announcement has been made a candidate or, in his absence his election agent may apply in writing to the retuning officer for recount of all or any ballot papers already counted stating the grounds on which he demands such recount.
(3)On such an application being made the returning officer shall decided that matter and allow the application in whole or in part or any reject it in total, if it appears to him to be frivolous or unreasonable.
(4)Every decision of the returning officer under sub-rule (3) shall be in writing and contain the reasons therefore.
(5)If the returning officer declares under sub-rule (3) to allow the application either in whole or in part, he shall:-
(a)count the ballot papers again in accordance with his decision;
(b)amend the result sheet in Form '16' to the extent necessary after such recount; and
(c)announce the amendments so made by him.
(6)After the total number of votes polled by each candidate has been announced under sub-rule (1) or sub-rule (5), the returning officer shall complete and sign the result sheet in Form '16' and no application for a recount shall be entertained therefore.Provided that no step under this sub-rule shall be taken on the completion in the counting until the candidates and their agents present at the completion thereof have been given a reasonable opportunity to exercise the right referred by sub-rule (2).