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 43] [Entire Act]

State of West Bengal - Subsection

Section 43(1) in The Calcutta Improvement Act, 1911

(1)When any improvement scheme has been framed, the Board shall prepare a notice, stating -
(a)the fact that the scheme has been framed,
(b)the boundaries of the area comprised in the scheme, and
(c)the place at which particulars of the scheme, a map of the area comprised in the scheme, and a statement of the land which it is proposed to acquire [and of the land in regard to which it is proposed to recover a betterment fee] [Words inserted by Ben. Act 8 of 1931.], may be seen at reasonable hours.