Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 88(2)] [Section 88] [Entire Act] State of West Bengal - Subsection Section 88(2)(e) in The West Bengal Municipal Elections Act, 1994 (e)the procedure to be followed in respect of the tender of vote by a person representing himself to be an elector after another person has voted as such elector;