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 56] [Entire Act]

State of West Bengal - Subsection

Section 56(1) in The Howrah Improvement Act, 1956

(1)When any building, or any street, square or other land, or any part thereof, has vested in the Board under section 54, no municipal drain or waterwork therein shall vest in the Board until another drain or waterwork (as the case may be), if required, has been provided by the Board, to the satisfaction of the [Howrah Municipal Corporation or the Municipality concerned, as the case may be,] [Words substituted by the words 'Commissioners of the Municipality concerned' by W.B. Act 15 of 1995.] in place of the former drain or work.