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] [Entire Act]

State of West Bengal - Section

Section 277 in West Bengal Municipal Act, 1993

277. Premium, stallage, rent, etc., to be published.

(1)The Board of Councilors shall publish the terms and conditions for premium to be charged in such manner as it may decide.
(2)A copy of the table of stallage, rent and fee, if any, chargeable in any municipal market or municipal slaughter house, and of the regulations made under this Act for the purpose of controlling the use of such market or slaughter house, printed in such language or languages as the Board of Councilors may direct, shall be affixed in some conspicuous place in the market or the slaughter house. as the case may be.