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 10A] [Entire Act] State of Maharashtra - Subsection Section 10A(5) in Nagpur rules Relating to the Election of Councillors (5)Save as provided in sub-rule (4), no person in the polling station shall note down the serial number of the voting paper issued to a particular elector.