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 63] [Entire Act]

State of West Bengal - Subsection

Section 63(1) in The Howrah Improvement Act, 1956

(1)The Board may from time to time in regard to any area -
(a)within the[Howrah Municipal Corporation or any Municipality of Howrah,] [Words 'or the Bally Municipality' first inserted by W.B. Act 43 of 1983, then the words within third brackets substituted for the words 'Howrah Municipality or the Bally Municipality' by W.B. Act 15 of 1995.] or
(b)in the neighbourhood of [the said Corporation or the Municipality, as the case may be,] [Words 'those Municipality' first substituted for the words 'the said Municipality' by W.B. Act 43 of 1983, then the words within third brackets substituted for the words 'those Municipalities' by W.B. Act 15 of 1995.], -
make plans of -
(i)proposed public streets, showing the directing of such streets, the street alignment and building line (if any), on each side of them, their intended width and such other details as may appear desirable, and
(ii)proposed public parks showing such details as may appear desirable.