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 96] [Entire Act]

State of Himachal Pradesh - Subsection

Section 96(4) in Himachal Pradesh Municipal Election Rules, 2015

(4)If the application for withdrawal is allowed, the authorised officer to whom the petition is presented shall pass an order.:Provided that where the application of withdrawal is allowed by the authorised officer, a copy of the order shall be sent to the Director, Urban Development, Himachal Pradesh.