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 77] [Entire Act]

State of Chattisgarh - Subsection

Section 77(1) in The Chhattisgarh Panchayat Nirvachan Niyam, 1995

(1)Every ballot paper which is not rejected under rule 76 shall be counted :Provided that no cover containing tender ballot papers shall be opened and no such ballot paper shall be counted.