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 183D(2)] [Section 183D] [Entire Act] State of West Bengal - Subsection Section 183D(2)(g) in The Howrah Municipal Corporation Act, 1980 (g)one shall be the Chief Valuer and Surveyor of the Corporation.