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 254A(3)] [Section 254A] [Entire Act]

State of West Bengal - Subsection

Section 254A(3)(a) in West Bengal Municipal Corporation Act, 2006

(a)if the particulars shown, in the layout plan are in conflict with any arrangements which have been made or which are, in the opinion of the Mayor-in-Council, likely to be made for carrying out any general scheme of development of the Corporation, whether or not such scheme is contained in the development plan or the development scheme of any authority under any law in force for the time being;