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 2] [Entire Act]

State of West Bengal - Subsection

Section 2(d) in The Calcutta Metropolitan Planning Area (Use And Development Of Land) Control Act, 1965

(d)"controlled area" means any area declared to be a controlled area under section 3;