Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 36(3)] [Section 36] [Entire Act] State of Madhya Pradesh - Subsection Section 36(3)(b) in The M.P. Nagarpalika Nirvachan Niyam, 1994 (b)in any other case to the Returning Officer or the Presiding Officer of the polling station where the polling agent was appointed for duly.