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 25A] [Entire Act] State of West Bengal - Subsection Section 25A(b) in The West Bengal Premises Tenancy Act, 1956. (b)fix the number of lodgers to be accommodated in each room or specified unit of accommodation in a hotel or lodging house.