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 443] [Entire Act]

State of Bihar - Subsection

Section 443(6) in The Bihar Municipal Act, 2007

(6)If the Presiding Officer (Municipality) owing to illness or any other unavoidable reason is compelled to be absent from the polling station then his functions shall be performed by such polling officer who has been so authorised previously by Returning Officer (Municipality) to perform such functions during such absence.