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 71] [Entire Act]

State of Bihar - Subsection

Section 71(3) in The Bihar Panchayat Election Rules, 2006

(3)The Commission shall order the District Election Officer -
(a)Appoint a day and time on which the poll shall recommence.
(b)Cancel the previous poll and fix a date and time for a fresh poll on that polling station and issue directions for such poll.