Section 68(2)(b) in The Coimbatore City Municipal Corporation Act, 1981
(b)Provide for all matters not expressly provided for in this Act relating to the election of the Mayor, the Deputy Mayor, or councillors including deposits to be made by candidates standing for election as councillors [the conditions under which such deposit may be forfeited and the maximum amount of expenditure which may be incurred by the candidates standing for election as [councillor] [Substituted by Tamil Nadu Act 22 of 1994.].