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] [Entire Act]

State of West Bengal - Section

Section 391 in West Bengal Municipal Corporation Act, 2006

391. Notice etc. to fix time.

- Where any notice, bill, order or requisition issued or made under this Act or the roles or the regulations made thereunder requires anything to be done for the doing of which no time is fixed in this Act or the rules or the regulations made thereunder, such notice, bill, order of requisition shall specify a time for doing such thing.