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 296] [Entire Act] State of Maharashtra - Subsection Section 296(8) in The Maharashtra Municipal Councils, Nagar Panchayats And Industrial Townships Act, 1965 (8)The expenses of all prosecutions or proceedings shall be paid out of the municipal fund.