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 376] [Entire Act]

State of West Bengal - Subsection

Section 376(4) in Kolkata Municipal Corporation Act, 1980

(4)No person shall, without the permission of the Municipal Commissioner or without other lawful authority, remove any bar, chain, post, shore or timber, or remove or extinguish any light set up under this section.