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 64] [Entire Act]

State of West Bengal - Subsection

Section 64(2) in The Calcutta Improvement Act, 1911

(2)If a reference to the Tribunal be not made within the period prescribed by sub-section (1), the decision of the Board shall be final.