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 18(2)] [Section 18] [Entire Act] State of West Bengal - Subsection Section 18(2)(a) in The West Bengal Marine Fishing Regulation Act, 1993 (a)the licence of the fishing vessel shall be-(i)cancelled or revoked, or(ii)suspended for such period as he may deem fit, or