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 43] [Entire Act]

State of West Bengal - Subsection

Section 43(3) in The West Bengal Industrial Infra-Structure Development Corporation Act, 1974

(3)While exercising the power conferred by sub-section (1), the empowered officer or the authorised person shall, where the land affected is a street, bridge, sewer, drain or tunnel, cause as little damage as possible to such property.