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 525] [Entire Act]

State of West Bengal - Subsection

Section 525(2) in The Calcutta Municipal Corporation Act, 1980

(2)In addition to serving a notice under this section on the owner, the Municipal Commissioner may serve a copy of the notice on any other person having an interest in the building, whether as a lessee, mortgagee or otherwise.