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 Uttar Pradesh - Section

Section 144 in Uttar Pradesh Municipal Corporation Act, 1959

144. Auditors to have access to all the Corporation accounts and to all records, etc.

(1)For the purposes of examination and audit of accounts under Section 142 or 143 the Mukhya Nagar Lekha Parikshak and the auditors appointed under Section 143 shall have access to all the Corporation accounts and to all records and correspondence relating thereto and the Municipal Commissioner shall forthwith furnish to the said auditors or to the Executive Committee any explanation concerning receipts and disposal which they may call for.
(2)All charges, fee and expenses necessary for the examination and audit of accounts under these sections shall be paid by the Corporation.