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 26] [Entire Act]

State of Bihar - Subsection

Section 26(1) in The Bihar Municipal Election Rules, 2007

(1)The electoral roll so amended shall be the final electoral roll and shall be re-published in the manner specified in Rule 9 and shall come into force immediately on such republication and shall remain in force for a period of four years and after the expiration of such period a fresh roll shall be prepared in accordance with these Rules.