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 49] [Entire Act]

State of West Bengal - Subsection

Section 49(2) in The West Bengal Panchayat Act, 1973

(2)[ A copy of the supplementary estimate as approved under sub-section (1) shall be forwarded to the Panchayat Samiti having jurisdiction.] [Section 49 renumbered as sub-Section (1) of that Section and sub-Section (2) inserted by W.B. Act 18 of 1994.]