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 2] [Entire Act]

State of Bihar - Subsection

Section 2(f) in The Bihar Municipal Election Rules, 2007

(f)"elector" in relation to a ward of municipality means a person whose name is for the time being entered in the electoral roll of that ward;