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 Odisha - Section

Section 70 in The Orissa Municipal Corporation (Division of City into Wards, Reservation of Seats, and Conduct of Election) Rules, 2003

70. Counting of Votes.

(1)After the [Returning Officer] [Substituted vide O.G.E. No. 1404 dated 12.9.2003.] is satisfied that voting machine has in fact not been tampered with, he shall have the vote recorded therein counted by pressing the appropriate button marked "Result" provided in the control unit whereby the total votes polled and votes polled by such candidates shall be displayed in respect of each such candidate on the display panel provided for the purpose in the unit.
(2)As the votes polled by each candidate are displayed on the control unit, the [Returning Officer] [Substituted vide O.G.E. No. 1404 dated 12.9.2003.] shall have-
(a)the number of such votes recorded separately in respect of each candidate in part II of Form XXIV;
(b)part II of Form XXIV completed in other respects and signed by the counting supervisor and also by the candidates or their election agents present; and
(c)corresponding entries made in a result sheet in Form XXV.