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 12(3)] [Section 12] [Entire Act] State of West Bengal - Subsection Section 12(3)(a) in Calcutta Thika Tenancy (Acquisition and Regulation) Rules, 1982 (a)the fee chargeable for a certified copy of any application, written statement or document shall be rupees two :