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 72] [Entire Act]

State of Bihar - Subsection

Section 72(3) in The Bihar Municipal Election Rules, 2007

(3)The list of tendered ballot papers will be prepared in Form -19 and the voter tendering the Ballot Paper will put his signature or thumb impression against the entry relating to his tendered Ballot Paper in the list.