Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 117] [Entire Act] State of West Bengal - Subsection Section 117(2) in The Howrah Improvement Act, 1956 (2)Every such estimate shall make provision for the due fulfilment of all the liabilities of the Board and for the efficient administration of this Act.