Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 5(3)] [Section 5] [Entire Act] State of West Bengal - Subsection Section 5(3)(b) in The West Bengal Entertainment-Cum-Amusement Tax Act, 1982 (b)sub-section (2) [or sub-section (3)] [Words, figure and brackets inserted by W.B: Act 1 of 1986.] of section 4A due from him for any year,