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 66A(3)] [Section 66A] [Entire Act] State of West Bengal - Subsection Section 66A(3)(c) in West Bengal Municipal Act, 1993 (c)the fund is required to be used for saving a certain Municipal Property, and the Board of Councilors is sure of earning profit within a period of five years from the date of such investment.