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] [Section 66] [Entire Act]

State of Maharashtra - Subsection

Section 66(1) in The Maharashtra Specified Co-operative Societies Elections to Committees Rules, 1971

(1)As soon as may be after the expiration of the time specified in Rule 62 for the lodging of the accounts of election expenses at any election, the Returning Officer shall, report to the Collector-
(a)the name of each contesting candidate;
(b)whether such candidate has lodged his account of election expenses and if so the date on which such account has been lodged; and
(c)whether in his opinion, such account has been lodged within the time and in the manner required by Rule 62.