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 310] [Entire Act]

State of West Bengal - Subsection

Section 310(5) in West Bengal Municipal Act, 1993

(5)No work referred to in sub-section (1) shall be commenced without the written permission of the Board of Councilors.