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 Andhra Pradesh - Section

Section 10 in Andhra Pradesh Municipal Corporations (Usage of Electronic Voting Machines) Rules, 2001

10. Facilities for public servants on election duty.

(1)The provisions of Rule 9 shall not apply to any person, who produces at the polling station an election duty certificate issued by Returning Officer and seeks permission to cast his vote at that polling station although it is different from the one where he is entitled to vote.
(2)On production of such certificate, the presiding officer shall
(a)obtain thereon, the signature of the person producing it;
(b)have the person's name and electoral roll number as mentioned in the certificate entered at the end of the marked copy of the electoral roll; and
(c)permit him to cast his vote in the same manner as for an elector entitled to vote at that polling station.