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 5] [Entire Act]

State of West Bengal - Subsection

Section 5(2) in West Bengal Land Reforms Rules, (Bargadars) Rules, 1956

(2)In deciding any matter referred to in sub-section (2) of section 17, the person owning the land in question and the bargadars concerned shall be given an opportunity of being heard.