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 2] [Section 29] [Entire Act]

State of West Bengal - Subsection

Section 29(5) in The West Bengal Premises Tenancy Act, 1956.

(5)A Controller or an Appellate Officer shall in dealing with proceedings under this Act be deemed to be a Court for the exercise of powers under section 151 or section 152 or Order XLVII of the Code of Civil Procedure, 1908.