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 Arunachal Pradesh - Subsection

Section 48(2) in Arunachal Pradesh Municipal Election Rules, 2011

(2)If any such person-
(a)refuses to allow such inspection of his/her left forefinger ; or
(b)persists in doing any act with a view to removing such mark after it has been put, he/ she shall not be entitled to be supplied with any ballot paper or to record his/her vote at the election.