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] [Entire Act]

State of West Bengal - Section

Section 263 in The Asansol Municipal Corporation Act, 1990.

263. [ Power to amend Schedule. - [Section 263 substituted by W.B. Act 5 of 1994.]

The State Government may, by notification, add to, amend, or alter, any Schedule to this Act].[CHAPTER XXA] [Chapter XXA including sections 263A to 263M inserted by W.B. Act 9 of 1994.] Delegation, Co-ordination and Control