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 33] [Entire Act]

State of Tamilnadu - Subsection

Section 33(1) in Tamil Nadu Local Bodies (Election of Members to the District Planning Committee) Rules, 1999

(1)The Returning Officer shall, after declaring the result, retain in his custody or cause to be deposited in the custody of the officer as may be specified by the State Election Commission, the following polling materials and records: -
(a)Sealed packet containing nominations and other records received up to the publication of valid list of contesting candidates;
(b)Sealed packets of the ballot papers, whether counted, rejected, cancelled or unused, spoilt and returned; and
(c)Marked copy of the voters list.