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 58] [Entire Act]

State of Rajasthan - Subsection

Section 58(5) in The Rajasthan Municipalities (Election) Rules, 1994

(5)The revocation of appointment of a counting agent made under sub-rule (1) shall be made in Form 20 and lodged with the returning officer.