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 584] [Entire Act] State of West Bengal - Subsection Section 584(b) in Kolkata Municipal Corporation Act, 1980 (b)to demolish such work, a Municipal Magistrate may, in his discretion, direct such person to pay the fine and also to demolish the work.