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 42] [Entire Act]

State of Andhra Pradesh - Subsection

Section 42(2) in Andhra Pradesh Municipalities (Conduct of Election of Members) Rules, 2005

(2)The Presiding Officer, shall keep declarations in Form XIV and the list in Form XV in sealed covers and send them to the Election Officer along with the other covers.