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 66] [Entire Act]

State of Chattisgarh - Subsection

Section 66(1) in Chhattisagrh Nagarpalika Nirvachan Niyam, 1994

(1)The Returning Officer shall first deal with the E. D. ballot papers in the manner hereinafter provided.