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 12] [Entire Act]

State of Bihar - Subsection

Section 12(4) in The Bihar Municipal Election Rules, 2007

(4)A claim or objection which is not lodged within the period specified in or under sub-rule (2) or is lodged otherwise than in the manner herein prescribed or by a person not entitled to lodge the same, shall be rejected.