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 51] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 51(1) in Arunachal Pradesh Municipal Election Rules, 2011

(1)A voter who has inadvertently dealt with his ballot paper in such manner that it can not be conveniently used as a ballot paper, may, on returning it to the Presiding Officer and on satisfying himself/herself of the inadvertence, be given another ballot paper and the ballot paper so returned shall be marked " Spoilt Cancelled" by the Presiding Officer.