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 Madhya Pradesh - Section

Section 23 in The M.P. Farmers' Organisation Election Rules, 1999

23. Voting.

- If poll has to be taken, the Election Officer shall appoint forthwith one or more Presiding Officers at each polling station and may pay the remuneration as fixed by the Government for their services. The Election Officer shall provided for each Presiding Officer such number of Polling Officers as may be necessary and also. If necessary appoint one or more identifying officers to assist the Presiding Officer in identifying the electors.
(2)The Presiding Officer shall see that the election is fairly conducted and to that end keep order at the polling station to regulate the number of electors to be admitted at one time, and shall exclude all persons other than :-
(a)the candidates, and at each booth one polling agent at a time of each candidate appointed in writing by the candidate;
(b)the police or other public servants on duty;
(c)Polling Officers and such persons as the Presiding Officers may from time to time admit for the purpose of identifying electors;
(d)persons authorised by Government;
(e)a child in arms accompanying an elector; and
(f)a person accompanying a blind or infirm elector who cannot move without help.
(3)Where a woman elector cannot be identified by the identifying officers appointed under sub-rule (1) by reason of her observing purdah, she may be required to be identified by any of her near relatives unless she otherwise satisfied the Presiding Officer of her identity.Explanation. - If any question arises as to whether a person is or is not a near relative within the meaning of this sub-rule be decided by, the Presiding Officer and his decision shall be final.