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 24] [Entire Act]

State of West Bengal - Subsection

Section 24(1) in The Howrah Improvement Act, 1956

(1)The Board may determine either generally for any class of cases or specially for any particular case whether a work should be executed by contract or otherwise.