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 1] [Section 15] [Entire Act]

State of West Bengal - Subsection

Section 15(3) in Calcutta Thika Tenancy Act 1949

(3)The receipt and counterfoil shall be in such form and shall contain such particulars as may be prescribed.