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 Goa - Section

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

51. Recount of votes.

(1)After the completion of counting, the Returning Officer shall record in the result sheet in Form 'G' hereto the total number of votes polled by each candidate and announce the same.
(2)After such announcement has been made, a candidate or, in his absence, his election agent may apply in writing to the Returning Officer for the recount of all or any of the ballot papers already counted stating therein the grounds on which he demands such recount.
(3)On such an application being made, the Returning Officer shall decide and allow the application in whole or in part or may reject it in toto if it appears to him to be frivolous or unreasonable.
(4)Every decision of the Returning Officer under sub-rule (3) shall be in writing and contain the reasons therefor.
(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.
(6)After the total number of votes polled by each candidate have been announced under sub-rule (1) or sub-rule (5), the Returning Officer shall complete and sign the result sheet in Form 'G' and no application for recount shall be entertained thereafter:Provided that, no step under this sub-rule shall be taken on the completion of the counting untill the candidates and their agents present at the completion thereof have been given a reasonable opportunity to exercise the right conferred by sub-rule (2).