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 133(1)] [Section 133] [Entire Act] State of West Bengal - Subsection Section 133(1)(a) in West Bengal Town and Country (Planning and Development) Act, 1979 (a)the existence of any vacancy, initial or subsequent, in or any defect in the constitution of any Planning Authority or Development Authority;