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 47] [Entire Act]

State of West Bengal - Subsection

Section 47(3) in The West Bengal Non-Agricultural Tenancy Act, 1949

(3)The landlord or such agent, as the case may be, shall prepare and retain a copy of the statement containing similar particulars.