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 Jharkhand - Section

Section 120 in Jharkhand Municipal Act, 2011

120. Submission of audited accounts.

(1)The Municipal Commissioner or the Executive Officer shall, after adoption of the financial statement and the balance sheet and the report of the auditor along with Test Audit Report of the Comptroller and Auditor General of India by the Council, forward the same to the State Government together with a report of the action taken thereon by the municipality and shall also send copies thereof to the Auditor and the Comptroller and Auditor General of India.
(2)If there is any difference of opinion between the auditor and the municipality or if the municipality does not remedy the defects or the irregularities mentioned in the report of the auditor within a reasonable time, the auditor shall refer the matter to the State Government whose decision thereon shall be final and binding.