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 49] [Entire Act]

State of Chattisgarh - Subsection

Section 49(2) in Chhattisagrh Nagarpalika Nirvachan Niyam, 1994

(2)On such deposit being made, the Presiding Officer shall -
(a)warn the person challenged' of the penalty for impersonation;
(b)read the relevant entry in the voters' list in full and ask him whether he is the person referred to in the entry;
(c)enter his name and address in the list of the challenged votes in Form 15; and
(d)require him to affix his signature or thumb impression in the said list.