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] [Entire Act]

State of Chattisgarh - Section

Section 67 in The Chhattisgarh Panchayat Nirvachan Niyam, 1995

67. Account of ballot papers.

(1)The Presiding Officer shall, at the close of the poll prepare a separate ballot paper account in Form 15 for election to the office of Panch from each ward, Sarpanch, Member of Janpad Panchayat and Member of Zila Panchayat.
(2)The ballot paper accounts prepared under sub-rule (1) shall be enclosed in separate covers with the words "Ballot Paper Account" superscribed thereon, alongwith ward number and name of Gram Panchayat for election of Panch, name of Gram Panchayat for election of Sarpanch and constituency number for election of Member of Janpad Panchayat or Zila Panchayat, as the case may be.