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 61] [Entire Act]

State of Chattisgarh - Subsection

Section 61(1) in Chhattisagrh Nagarpalika Nirvachan Niyam, 1994

(1)When a poll which was adjourned under rule 60, is recommenced, the voters who have already voted at the poll so adjourned shall not be allowed to vote again.