Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 64(1)] [Section 64] [Entire Act] State of Rajasthan - Subsection Section 64(1)(ix) in The Rajasthan Municipalities (Election) Rules, 1994 (ix)it is so damaged or mutilated that its identity as genuine ballot paper cannot be established.