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 Calcutta Metropolitan Planning Area (Use And Development Of Land) Control Act, 1965

(2)A notice under sub-section (1) shall specify -
(a)a date, not being earlier than sixty days from the date of publication of the notice in the Official Gazette, within which any objections or suggestions with regard to the proposed directions may be submitted by any person or local authority likely to be affected by such directions to the State Government for its consideration, and
(b)a date, not being earlier than fifteen days from the date specified under clause (a), for consideration of such objections or suggestions.