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 69] [Entire Act]

State of Bihar - Subsection

Section 69(3) in The Bihar Municipal Election Rules, 2007

(3)If any such elector-
(a)refuses to allow such inspection of his left forefinger; or
(b)refuses to allow an indelible ink mark to be put on his left forefinger; or
(c)persists in doing any act with a view to remove such mark after it has been put; he shall not be entitled to be supplied with any ballot paper or to record his vote at the election.