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 2(3)] [Section 2] [Entire Act] State of West Bengal - Subsection Section 2(3)(d) in West Bengal Town and Country (Planning and Development) Act, 1979 (d)any alteration of a building as is likely to affect an alteration of its drainage or sanitary arrangements or materially affect its structural stability, and