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] [Entire Act]

State of West Bengal - Section

Section 285 in West Bengal Municipal Act, 1993

285. Commercial projects etc. of a Municipality.

(1)The Board of Councilors may, [with the prior approval of the State Government,] [Substituted by section 11 of the West Bengal Municipal (Amendment) Act, 2003 (West Bengal Act 13 of 2003), w.e.f. 1.10.2003 for 'with the prior information to the State Government'.] undertake the formulation, execution and running of commercial projects including market development schemes or industrial estates, or open depots for trading in essential commodities, or maintain bus or truck terminals together with commercial complexes, or run tourist lodges or centres along with commercial activities, or carry on similar projects on commercial basis.
(2)All the provisions of this Chapter shall apply mutatis mutandis to the commercial ventures undertaken by the Board of Councilors under this section.[CHAPTER XVIIIA] Fire prevention and fire safety