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 Rajasthan - Section

Section 95 in Rajasthan Municipalities Act, 2009

95. Placing of Audited Accounts before the Municipality.

(1)The Chief Municipal Officer shall place the audited financial statement, the balance sheet and the report of the Auditor and his comments before the Finance Committee which, after the examination thereof, shall place them before the Municipality with its comments, if any.
(2)The Chief Municipal Officer shall remedy any defect that has been pointed out by the Auditor in his report and place before the Municipality the reply of the objections and defects as pointed out by the Auditors.