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 191D(3)] [Section 191D] [Entire Act] State of West Bengal - Subsection Section 191D(3)(e) in West Bengal Co-operative Societies Rules, 2011 (e)any other particulars which the sale officer considers material for a purchaser in order to know the nature and value of the property.