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 19] [Entire Act]

State of West Bengal - Subsection

Section 19(b) in West Bengal Municipal (Building) Rules, 2007

(b)to satisfy it that there are no objection which may lawfully be taken to the approval of the building plan.