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 530] [Entire Act]

State of West Bengal - Subsection

Section 530(1) in Kolkata Municipal Corporation Act, 1980

(1)Every improvement scheme shall, as soon as may be after it has been framed, be submitted by the Municipal Commissioner for approval to the Corporation, and the Corporation may either approve the scheme without modifications or with such modifications as it may consider necessary or reject the scheme with directions to the Municipal Commissioner to have a fresh scheme framed according to such directions.