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 4] [Entire Act]

State of West Bengal - Subsection

Section 4(2) in The West Bengal Public Land (Eviction Of Unauthorised Occupants) Act, 1962

(2)For the purpose of making an inquiry referred to in sub-section (1), the Collector, or any person authorised by him in this behalf, may -
(a)enter upon the public land and inspect, measure or demarcate the same at any time between sunrise and sunset; and
(b)require, in such manner as may be prescribed, all persons concerned or any other person to furnish information relating to the names and other particulars of the persons concerned and the persons concerned or any other person so required shall be bound to furnish such information.