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] [Entire Act]

State of Maharashtra - Section

Section 56K in The Maharashtra Cooperative Societies Rules, 1961

56K. Manner of publication of election programme under Rule 56J.- (1) The Returning Officer shall send a copy of the election programme declared under Rule 56J in Form M-3 to the society either by special messenger or the District Election Officer shall make arrangement to get all the ballot boxes to the office of the Returning Officer or to the registered office of the societies or to such other safe places as he deems fit.

(2)The time during which poll shall be taken should be mentioned in the election programme. The time of poll should not be earlier than 8-00 a.m. and later than 5.00 p.m.
(3)Wherever it is necessary to fix time, date and place for any stage in the election programme, it shall be fixed by the Returning Officer and shall be mentioned in the election programme declared by him.
(4)Except with the previous approval of the District Election Officer, or the Chief Election Officer as the case may be, the date fixed under this rule shall not be changed within 7 days or the date fixed for the poll:Provided that, if due to any unavoidable circumstances and in the public interest, it has become imminent to modify the programme and there is no sufficient time for obtaining the previous approval of the District Election Officer or the Chief Election Officer as the case may be, to such modifications, the Returning Officer may, for the reasons to be recorded in writing, modify the programme. In every such case the Returning Officer shall forthwith send a copy of the modified election programme along with the reasons recorded by him for such modification to the Chief Election Officer or the District Election Officer, as the case may be.