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 14(3)] [Section 14] [Entire Act] State of West Bengal - Subsection Section 14(3)(b) in The West Bengal Livestock Improvement Act, 1954 (b)Any person claiming to be the owner of the bull so seized and sold, may file a claim before the Livestock Officer within three months from the date of the sale.