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]

State of Odisha - Section

Section 46 in The Orissa Municipal Delimitation of Wards, Reservation of Seats and Conduct of Election Rules, 1994

46. [ Recording of vote of blind and or infirm elector. [Substituted vide Notification No. 2025-Legislative-I-16/2001-H.U.D. O.G.E. No. 113 dated 21.1.2002.]

(1)If [the Presiding Officer] is satisfied that owing to blindness or other physical infirmities an elector is unable to recognise the symbol on the ballot paper or to make a mark thereon without assistance, [the Presiding Officer] [Substituted vide O.G.E. No. 1106 dated 7.6.2008.] shall permit the elector to take with him a companion of not less than 18 years of age to the voting compartment for recording the vote on the ballot paper on his behalf and in accordance with his wishes who would also then fold the said ballot paper so as to conceal the vote and insert it into the ballot box :Provided that no person shall be permitted to act as the companion of more than one elector at any polling station on the same day :Provided further that before any person is permitted to act as the companion of an elector on any day under this rule, the person shall be required to declare that he will keep secret the vote recorded by him on behalf of the elector and that he has not already acted as the companion of any other elector at any other polling station on that day.
(2)[The Presiding Officer] [Substituted vide O.G.E. No. 1106 dated 7.6.2008.] shall keep a record in Form XIVA of all such cases under this rule.]