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 26] [Entire Act]

State of West Bengal - Subsection

Section 26(5) in The West Bengal Premises Tenancy Act, 1956.

(5)The Controller may -
(a)transfer any case pending before him for disposal to any Additional Controller or Deputy Controller; or
(b)withdraw any case pending before any Additional Controller or Deputy Controller; and
(i)dispose of such case himself, or
(ii)transfer such case for disposal to any other Additional Controller or Deputy Controller.