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 47(1)] [Section 47] [Entire Act] State of West Bengal - Subsection Section 47(1)(xiv) in The West Bengal Panchayat Act, 1973 (xiv)[ fees for use of burning ghat vested in, or under the management and control of, the Gram Panchayat;] [Clauses (xi), (xii), (xiv) and (xv) inserted by W.B. Act 18 of 1994.]