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 332] [Entire Act]

State of West Bengal - Subsection

Section 332(2) in West Bengal Municipal Corporation Act, 2006

(2)All burial and burning grounds, public or private, shall be registered in the book of the Corporation in such manner as may be determined by regulations.