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 10] [Entire Act]

State of Jharkhand - Subsection

Section 10(v) in The Jharkhand Agricultural Produce Markets Rules, 2000

(v)The deposit made by a candidate shall if it is not forfeited under sub-rule (iii), be refunded to the candidate as soon as it may be after the publication of the result of the election in the Official Gazette.