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] [Entire Act]

State of West Bengal - Section

Section 27 in West Bengal Town and Country (Planning and Development) Act, 1979

27. Amendment of [the Howrah Improvement Act, 1956] [Substituted by West Bengal Act No. 15 of 2017, dated 31.3.2017.].

- The [Kolkata] [Substituted by Section 5 of the West Bengal Capital City (Change of Name) Act, 2001 (West Bengal Act No. 18 of 2001) (w.r.e.f. 1.1.2001) for "Calcutta"] Improvement Act, 1911 (Bengal Act No. 5 of 1911), the Howrah Improvement Act, 1956 (West Bengal Act No. 14 of 1956) and the [Kolkata] [Substituted by Section 5 of the West Bengal Capital City (Change of Name) Act, 2001 (West Bengal Act No. 18 of 2001) (w.r.e.f. 1.1.2001) for "Calcutta"] Metropolitan Water and Sanitation Authority Act, 1966 (West Bengal Act 13 of 1966), shall stand amended to the extent and in the manner specified in Second Schedule to this Act.