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 137A(4)] [Section 137A] [Entire Act]

State of West Bengal - Subsection

Section 137A(4)(b) in New Town, Kolkata Development Authority Act, 2007

(b)the words "advertisement related to public interest" mean the advertisement which is related to promoting public health, preservation and conservation of environment, literacy campaign, fire protection, awareness of traffic rules, communal harmony, displayed by the Government or registered non-Government organization, but shall not include the displaying advertisement, in any manner whatsoever, for the purposes of-
(i)selling or buying goods, real estates, services, concepts in lieu of financial or any other consideration, or
(ii)entertainment or recreational programme, or
(iii)setting up any marketing chain or network, or
(iv)admission in any tutorial, academy, training centre, commercial school, commercial college, or any other organization which imparts, or shall impart, any education, including technical education, in lieu of financial or any other consideration, or
(v)recruitment of personnel through any private agency;