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 206] [Entire Act] State of West Bengal - Subsection Section 206(4) in The Asansol Municipal Corporation Act, 1990. (4)No person shall, after the date of publication of such declaration, erect or re-erect any building in contravention of such declaration.