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 387] [Entire Act]

State of West Bengal - Subsection

Section 387(3) in Kolkata Municipal Corporation Act, 1980

(3)The Municipal Commissioner may, on an application from the owner or owners of a private street, make arrangements for the lighting of such streets on such terms as the Mayor-in-Council may specify and upon such arrangements, shall, in respect of such street, exercise all the powers conferred by this section.