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 41] [Entire Act]

State of West Bengal - Subsection

Section 41(2) in The West Bengal Non-Agricultural Tenancy Act, 1949

(2)The said periods of fifteen years and five years shall be counted from the date on which the rent settled takes effect under this Chapter.