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 8(4)] [Section 8] [Entire Act] State of West Bengal - Subsection Section 8(4)(i) in The West Bengal Non-Agricultural Tenancy Act, 1949 (i)in the case where such tenant dies intestate in respect of such interest, be transmitted by inheritance in the same manner as his other immovable property :