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 38] [Entire Act]

State of Andhra Pradesh - Subsection

Section 38(2) in Andhra Pradesh Municipalities (Conduct of Election of Members) Rules, 2005

(2)If any such elector
(a)refuses to allow such Inspection of his left fore-finger; or
(b)refuses to allow an indelible ink mark to be put on his left forefinger; or
(c)refuses to put his signature or thumb impression on the counterfoil; or
(d)does any act in order to remove any such mark after it has been put he shall not be entitled to be supplied with any ballot paper or to record his vote at the election.