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 5(3)] [Section 5] [Entire Act] Bombay Presidency - Subsection Section 5(3)(b) in The Bombay Government Premises (Eviction) Act, 1955 (b)an employee of a local authority, who has executed an agreement as provided in sub-section (2),