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 2(4)] [Section 2] [Entire Act] State of West Bengal - Subsection Section 2(4)(e) in Waste Lands (Requisitioning and Utilisation) Act, 1952 (e)any other object which the Stale Government may, by notification in the Official Gazette, declare essential for , the improvement of agriculture or pisciculture;