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 2] [Entire Act]

State of West Bengal - Subsection

Section 2(15A) in West Bengal Municipal Act, 1993

(15A)[ "District Magistrate" means the District Magistrate referred to in sub-section (1) of section 20 of the Code of Criminal Procedure, 1973 (2 of 1974):] [Inserted by the West Bengal Municipal (Second Amendment) Act, 1994 (West Bengal Act XLV of 1994), w.e.f. 10.10.1994.]