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 25] [Entire Act]

State of Andhra Pradesh - Subsection

Section 25(3) in Andhra Pradesh Farmers Management of Irrigation Systems Rules

(3)The Polling Officer shall thereafter hold a summary inquiry into the challenge and may for that purpose -
(a)require the challenger to adduce evidence in proof of the challenge and the person challenged to adduce evidence in proof of his identity;
(b)put the person challenged any question necessary for the purpose of establishing his identity and require him to answer them on oath; and
(c)administer on oath to the challenger and any other person offering to give evidence.