Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 15(3)] [Section 15] [Entire Act] State of Bihar - Subsection Section 15(3)(iii) in The Bihar Panchayat Raj Act, 2006 (iii)In the case of equality of votes in the election of Up-Mukhiya, the result shall be decided by draw of lots.