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 4(2)] [Section 4] [Entire Act]

State of Bihar - Subsection

Section 4(2)(c) in The Bihar Digambar Jain Religious Trusts Rules, 1955

(c)The electoral roll in respect of election of the members under clause (c) of sub-section (3) of Section 8 shall be prepared in Hindi in Devanagari script by the President. The President shall publish a notice in at least two Hindi newspapers published in the State, specifying the date, which shall not be less than 30 days from the date of publication of the notice, within which applications shall be received for enrolment of members in the electoral roll. No fee shall be charged for such applications and they may be presented in person to the office of the Board or sent by post.