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 24] [Entire Act]

State of Andhra Pradesh - Subsection

Section 24(3) in Andhra Pradesh Municipal Councils/Nagar Panchayats (Direct Election of Chairperson) Rules, 1986

(3)The ballot paper together with the cover envelope and letter shall be sent--
(a)in the case where the voter is a member of the Armed Forces of Union or a member of the Armed Police Force of the State serving outside the State to the voter as shown in the electoral roll;
(b)in the case where the voter is a person subjected to preventive detention, to such voter at the place at the place of his detention.