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 1] [Section 27] [Entire Act]

State of West Bengal - Subsection

Section 27(3) in The West Bengal Premises Tenancy Act, 1956.

(3)In all proceedings before him the Controller shall consider the question of costs and may award to and against any party such costs as would be reasonable.