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] [Section 3] [Entire Act]

State of West Bengal - Subsection

Section 3(3) in The West Bengal Public Land (Eviction Of Unauthorised Occupants) Act, 1962

(3)A notice served in the manner referred to in sub-section (2) shall be deemed to have been duly served.