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 145E(3)] [Section 145E] [Entire Act] State of Gujarat - Subsection Section 145E(3)(a) in The Gujarat Co-Operative Societies Act, 1961 (a)The Collector shall maintain an account of expenses incurred in connection with the election.