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 71] [Entire Act]

State of Madhya Pradesh - Subsection

Section 71(1) in The M.P. Nagarpalika Nirvachan Niyam, 1994

(1)If a fresh poll is held under Rule 60 or 62 the Returning Officer shall after completion of that poll, recommence the counting of votes on the date and the time and place which have been fixed in that behalf and of which notice has been previously given to the candidates or their election agents.