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 Andhra Pradesh - Section

Section 173 in Andhra Pradesh Panchayat Raj Act, 1994

173. Election expenses to be borne by the Government.

- The cost of the election expenses including the conduct of elections to the [Mandal Praja Parishad] [Substituted 'Mandal Parishad' by Act No. 41 of 2006, dated 23.9.2006.] and the cost of maintenance of election establishment employed in connection therewith shall be borne by the Government.