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 5] [Entire Act]

State of Bihar - Subsection

Section 5(ii) in Bihar Hindu Religious Trusts Rules, 1952

(ii)No election shall be invalidated by the reason that the ballot paper duly sent to an elector under these Rules has not been received by him.