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 Andhra Pradesh - Section

Section 16 in Andhra Pradesh Municipal Corporations (Usage of Electronic Voting Machines) Rules, 2001

16. Elector deciding not to vote.

- If an elector, after his electoral roll number has been duly entered in the register of voters in From-I and has put his signature or thumb impression thereon as required under clause (b) sub-rule (1) of Rule 13, decided not to record his vote, a remark to this effect shall be made against the said entry in Form-I by the presiding officer and the signature or thumb impression of the elector shall be obtained against such remark.