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 124] [Entire Act] State of West Bengal - Subsection Section 124(h) in The Calcutta Improvement Act, 1911 (h)all other receipts by the Board which are not required by section 122 to be credited to the capital account.