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 26] [Entire Act]

State of Goa - Subsection

Section 26(3) in The Goa Agricultural Produce Marketing (Development and Regulation) Rules, 2010

(3)Each contesting candidate shall appoint not more than two agents to act as counting agents by a letter in writing in duplicate and signed by the candidate. Before the commencement of the counting of votes, the candidate shall give a notice of the appointment of such counting agents to the Returning Officer by forwarding to such Officer the letter of appointment. The candidate shall also deliver the duplicate copy of the letter of appointment to the Counting Agent who shall, on the date so fixed for the counting of votes, present it and sign the declaration contained therein before the Returning Officer. The Returning Officer shall retain in his custody the duplicate copy presented to him. No counting agent shall be allowed to perform any duty at the place fixed for counting of votes, unless he has complied with these provisions.