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 90] [Entire Act]

State of Bihar - Subsection

Section 90(2) in The Bihar Panchayat Election Rules, 2006

(2)The Presiding Officer shall read out -
(a)the name of the candidate whose nomination paper has been found to be invalid stating the grounds thereof; and
(b)the name of the candidate whose nomination paper has been found to be valid.