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 369] [Entire Act]

State of West Bengal - Subsection

Section 369(3) in The Calcutta Municipal Corporation Act, 1980

(3)If the occupier of such premises removes or alters any structure or fixture in accordance with such notice, he shall be entitled, unless the structure or fixture was erected, set up or placed by himself, to credit to his account with the owner of such premises all reasonable expenses incurred by him in complying with the notice.