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 115(1)] [Section 115] [Entire Act] State of West Bengal - Subsection Section 115(1)(f) in The Chandernagore Municipal Corporation Act, 1990 (f)when the valuation or assessment has been set aside or declared void by an order of the Court necessitating re-valuation or reassessment of a holding;