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 370] [Entire Act]

State of West Bengal - Subsection

Section 370(3) in West Bengal Municipal Act, 1993

(3)The Board of Councilors may, on receipt of such application and plan, register the name of the place as aforesaid in a register which shall be maintained for such registration.