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 84] [Entire Act]

State of Chattisgarh - Subsection

Section 84(3) in The Chhattisgarh Panchayat Nirvachan Niyam, 1995

(3)Nothing in sub-rule (1) shall confer any power or authority upon the District Election officer to open any envelope containing counted ballot papers or to direct re-counting of votes.