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 16] [Entire Act]

State of Madhya Pradesh - Subsection

Section 16(3) in The M.P. Nagarpalika Nirvachan Niyam, 1994

(3)Change in the location of a polling station, if approved by the Election Commission, shall be-
(a)published for general information in the ward affected by the change; and
(b)[ Communicated in writing to the concerned candidates by the Returning Officer, as expeditiously as possible.] [Substituted by Notification No. 84-XV1II-3-97, dated 7-7-1997.]