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 13(1)] [Section 13] [Entire Act] State of Andhra Pradesh - Subsection Section 13(1)(c) in Andhra Pradesh Municipal Corporations (Usage of Electronic Voting Machines) Rules, 2001 (c)mark the name of the elector in the marked copy of the electoral roll to : indicate that he has been allowed to vote.