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 Jharkhand - Section

Section 577 in Jharkhand Municipal Act, 2011

577. Account of election expenses and maximum thereof.

(1)Every candidate at a municipal election shall, either by himself or by his election agent, keep a separate and correct account of all expenditure in connection with the election, incurred or authorised by him or by his election agent between the dates on which he has been nominated and the date of declaration of the result thereof, both dates inclusive.
(2)The account shall contain such particulars, as may be prescribed.
(3)The total of said expenditure shall not exceed such ceiling as may be prescribed.