Section 66M(2) in Chennai City Municipal Corporation Act, 1919
(2)Any person who contravenes the provisions of sub-section (1) shall-(a)if he is the returning officer or an assistant returning officer or a presiding officer at a polling station or any other officer or clerk employed on official duty in connection with the election, be punishable with imprisonment for a term which may extend to two years or with fine or with both;(b)if he is any other person, be punishable with imprisonment for a term which may extend to six months or with fine or with both.