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(b) in The West Bengal Maintenance Of Public Order Act, 1972

(b)"essential service" means any service connected with-
(i)public conservancy or sanitation,
(ii)hospitals or dispensaries,
(iii)tramways or transport, whether provided by the State or by any other body, authority or individual, or
(iv)gas works,