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 60] [Entire Act]

State of Punjab - Subsection

Section 60(1) in The Punjab State Election Commission Act, 1994

(1)If at any election-
(a)booth capturing has taken place at a polling station or at a place fixed for the poll (hereinafter in this section referred to as a place) in such a manner that the result of the poll at that place cannot be ascertained; or
(b)booth capturing has taken place in any place for counting of votes in such a manner that the result of the counting at that place cannot be ascertained;
the Returning Officer shall forthwith report the matter to the Election Commission.