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 539] [Entire Act]

State of West Bengal - Subsection

Section 539(c) in Kolkata Municipal Corporation Act, 1980

(c)in cases not covered by clause (a) or clause (b), the Municipal Commissioner may, with the sanction of the Corporation, lease, sell, let out on hire or otherwise transfer any property, movable or immovable, belonging to the Corporation;