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 15] [Entire Act]

State of West Bengal - Subsection

Section 15(2) in Bengal Agricultural and Sanitary Improvement Act, 1920

(2)The cost of the work, or any portion thereof may [* * *] be advanced by the [State Government], or by any local authority, or any person, [or security for such cost to the satisfaction of the Collector may be given by the local authority or person concerned.][(3)] Notwithstanding anything contained in the Bengal Local Self-Government Act of 1885, it shall be lawful for a District Board to make any payment referred to in sub-section (2) from the district fund.