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 15] [Entire Act]

State of Rajasthan - Subsection

Section 15(4) in First Statutes of the University of Udaipur

(4)Objections.-(i) Objections if any, regarding the names of any person in the electoral rolls may be made to the Returning Officer indicating the grounds for such objections by the appointed date.
(ii)The Returning Officer shall consider the objections, if any, received under sub-clause (i) and decide as to the validity of the objections and shall have authority to correct the electoral rolls, or the annual supplement thereof by adding, altering or omitting the names therein. The decision of the Returning Officer, thereon, shall be final subject to revision by the Vice- Chancellor upon the application of the aggrieved candidate made within a period of seven days from the date of the decision of the Returning Officer.