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 20(1)] [Section 20] [Entire Act] State of West Bengal - Subsection Section 20(1)(e) in The West Bengal Panchayat Act, 1957 (e)if he is in arrears from more than on year in payment of rates, tolls, fees or taxes to the Anchal Panchayat; or