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 48] [Entire Act]

State of Maharashtra - Subsection

Section 48(2) in Maharashtra Co-operative Societies (Election to Committee) Rules, 2014

(2)Every such person shall, before being supplied with a tendered ballot paper, sing his name against the entry relating to him in a list in FORM E-14.