Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 31(4)] [Section 31] [Entire Act] State of Andhra Pradesh - Subsection Section 31(4)(c) in Andhra Pradesh Municipal Councils/Nagar Panchayats (Conduct of Election) Rules, 1965 (c)his own clerks and such persons as the Presiding Officer may from time to time admit for the purpose of identifying electors;