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 51] [Entire Act]

State of Goa - Subsection

Section 51(5) in The Goa Agricultural Produce Marketing (Development and Regulation) Rules, 2010

(5)If the Returning Officer declares under sub-rule (3) to allow the application either in whole or in part, he shall,-
(a)recount the ballot papers in accordance with his decision;
(b)amend the result sheet in Form 'G' to the extent necessary after such recount; and
(c)announce the amendment so made by him.