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 241] [Entire Act]

State of Andhra Pradesh - Section

Section 230A in Andhra Pradesh Panchayat Raj Act, 1994

230A. Account of election expenses.

(1)Every candidate, at any election held under this Act shall, either by himself, or by his election agent, keep a separate and correct account of all expenditure incurred in connection with the election between the date on which the candidate concerned has been nominated, and the date of declaration of the result of the election both dates inclusive (herein after in this Chapter referred to as 'election expenses').Explanation I. - 'Election Expenses' for purpose of this Act shall mean all expenses in connection with the election, -
(a)incurred, or authorised by the contesting candidate, or by his election agent;
(b)incurred by any association, or body of persons, or by any individual (other than the candidate or his election agent), aimed at promoting or procuring the election of the candidate concerned; and
(c)incurred by any political party, by which the candidate is set up, so as to promote or procure his election:
Provided that any expenses incurred by any political party as part of its general propaganda,(which is distinguishable from its election campaign, for the promotion or procuring the election of a particular candidate), by words, either written or spoken, or by signs or visible representations, or by audio visual devises, or through print or electronic media or otherwise, shall not constitute 'election expenses' for purposes of this Act.Explanation II. - (1) For the removal of doubts, it is hereby declared that any expenses incurred in respect of any arrangements made, facilities provided or any other act, or thing done by any person in the service of the Government and belonging to any of the classes mentioned in clause (7) of Section 211 in the discharge or purported discharge of his official duty as mentioned in the proviso to that clause shall not be deemed to be expenses in connection with the election incurred or authorised by a candidate or by his election agent for the purposes of this sub-Section.
(2)The account of election expenses shall contain such particulars, as may, by order, be specified by the State Election Commission.
(3)The total of the said expenses shall not exceed such amount, as may, by order, be specified by the State Election Commission.