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 Madhya Pradesh - Section

Section 79 in The M.P. Nagarpalika Nirvachan Niyam, 1994

79. Disposal of election papers.

(1)The packets referred to in Rule 78 shall be retained for a period of six months and shall thereafter be destroyed subject to any direction to the contrary given by the Election Commission or by the Competent Court or Authority or pending legal proceedings.
(2)All other papers relating to the election shall be retained for such period as the Election Commission may direct by a general or special order.