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 63] [Entire Act]

State of West Bengal - Subsection

Section 63(5) in The Calcutta Improvement Act, 1911

(5)When a plan of a proposed public street [or a proposed public park] [Words inserted by W. B. Act 32 of 1955.] has been submitted to the [State Government] [Words substituted by the Adaptation of Laws Order, 1950.] under sub-section (3), the Board shall cause notice of the fact to be published for two consecutive weeks in the [Official Gazette] [Words substituted by the Government of India (Adaptation of Indian Laws) Order, 1937.] and in local newspapers.