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 6(4)] [Section 6] [Entire Act] State of West Bengal - Subsection Section 6(4)(b) in The Bengal Smoke-Nuisances Act, 1905 (b)the owner (if he knowingly permits the coke to be made by such person), or the occupier of such building or land,