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 40] [Entire Act]

State of Tamilnadu - Subsection

Section 40(1) in Tamil Nadu Panchayats (Elections) Rules, 1995

(1)Each contesting candidate or his election agent may appoint one polling agent and one or two relief polling agents as may be specified by the State Election Commission, from time to time, to act as the polling agent of such candidate at each polling station.