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 16(2)] [Section 16] [Entire Act] State of West Bengal - Subsection Section 16(2)(b) in The West Bengal Agricultural Lands And Fisheries (Acquisition And Resettlement) Act, 1958. (b)all or any of the matters which, under any provision of this Act, may be or are required to be prescribed or provided for by rules.