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 30] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 30(2) in The Jammu and Kashmir Panchayati Raj Rules, 1996

(2)The name of the voter, his Serial No. in the electoral roll and the name of the constituency to which the roll relates shall be entered in a list bearing "Tendered Voters List." the person tendering such ballot paper shall sign his name and address thereon or affix his thumb impression against the entry in that list.