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 118(2)] [Section 118] [Entire Act] State of Jharkhand - Subsection Section 118(2)(c) in Jharkhand Municipal Act, 2011 (c)the account of any sum received which ought to have been, but has not been, brought into account by any person, and