Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 170] [Entire Act] State of West Bengal - Subsection Section 170(b) in The Calcutta Improvement Act, 1911 (b)infringes any order given, or removes any bar, chain or post fixed, under section 60, sub-section (2),