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 26] [Entire Act]

State of Rajasthan - Subsection

Section 26(5) in The Rajasthan Municipalities (Election) Rules, 1994

(5)The revocation of the appointment of a polling agent shall be made in Form 10 and lodged with the presiding officer.