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 2] [Entire Act]

State of West Bengal - Subsection

Section 2(ii) in The Howrah Improvement Act, 1956

(ii)[ "Municipality" has the same meaning as in clause (38A) of section 2 of the West Bengal Municipal Act, 1993;] [Clause (ii) inserted by W.B. Act 15 of 1995.]