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 40] [Entire Act]

State of Andhra Pradesh - Subsection

Section 40(2) in Andhra Pradesh Municipal Corporations (Conduct of Election of Members, Election Expenses and Election Petitions) Rules, 2005

(2)A postal ballot paper shall be sent to the voter by post under certificate of posting together with, -
(a)a declaration in Form XXVI;
(b)an envelope in Form XXVII with the number of ballot paper entered on its face;
(c)a large cover addressed to Returning Officer himself in Form XXVIII; and
(d)instructions for guidance of voter in Form XXIX.