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 155] [Entire Act]

State of West Bengal - Subsection

Section 155(7) in West Bengal Municipal Act, 1993

(7)Any surplus, not claimed within one year as aforesaid, shall be the property of the Municipality.