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 6] [Entire Act]

State of West Bengal - Subsection

Section 6(3B) in The Calcutta Thika Tenancy (Acquisition And Regulation) Act, 1981

(3B)[ "khatal" means a place where cattle are kept or maintained for the purpose of trade or business including business in milk derived from such cattle;] [Clauses (3A), (3B), (5A) and (7A) inserted by W.B. Act 21 of 1993.]