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 Madhya Pradesh - Section

Section 48 in The M.P. Panchayat Nirvachan Niyam, 1995

48. Contested Elections.

- In cases other than those covered by Rule 47 a poll shall take place.