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 Mizoram - Section

Section 162 in The Mizoram Autonomous District Council (Constitution and Conduct of Business of the District Councils) Rules, 1974

162. Appointing of time, place and date for counting of votes.

(1)The Government shall appoint a time and place for the counting of votes and the Returning Officer shall give notice thereof in writing to all candidates and their election agents.
(2)If, at the time appointed, all the ballot boxes have not been received by the Returning Officer, or due to any other unavoidable cause he is unable to proceed with the counting of votes, he shall, with the previous approval of the Government, postpone the counting to some other date and time appointed by the Government, Returning Officer shall give notice thereof in writing to all candidates and election agents.