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 2] [Section 188] [Entire Act]

State of West Bengal - Subsection

Section 188(2) in The Calcutta Municipal Corporation Act, 1980

(2)On the date, time and place specified under sub-section (3) or subsection (4) of section 184 and after giving the person filing the objections an opportunity of being heard, either in person or through an authorised agent, the officer appointed under section 187 shall determine the objections.