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 73] [Entire Act]

State of Andhra Pradesh - Subsection

Section 73(3) in Andhra Pradesh Municipal Corporations (Conduct of Election of Members, Election Expenses and Election Petitions) Rules, 2005

(3)The elector shall thereafter forthwith
(a)proceed to the voting compartment:
(b)record his vote by pressing the button on the balloting unit against the name and symbol of the candidate for whom he intends to vote, and
(c)come out of the voting compartment and leave the polling station.