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] [Section 2] [Entire Act]

State of West Bengal - Subsection

Section 2(5) in The Bengal Agricultural Debtors Act, 1936

(5)"Board" means a Debt Settlement Board established under subsection (1) of section 3, and includes an officer or the Collector authorised under the proviso to section 4;