Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 139A(1)] [Section 139A] [Entire Act] State of West Bengal - Subsection Section 139A(1)(a) in The Howrah Municipal Corporation Act, 1980 (a)the premises is unoccupied or prohibited for human habitation; or