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 1] [Section 157] [Entire Act]

State of West Bengal - Subsection

Section 157(4) in The Calcutta Municipal Corporation Act, 1980

(4)The Municipal Commissioner shall forward without delay to the State Government as many copies of the report as may be required by the State Government with a brief statement of the action, if any, taken or proposed to be taken thereon.