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 167] [Entire Act] State of Gujarat - Subsection Section 167(2) in Gujarat Panchayats Act, 1961 (2)The annual statement of the accounts together with the annual report shall be sent to the competent authority before such date and in such form as may be prescribed.