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 223] [Entire Act]

State of West Bengal - Subsection

Section 223(2) in The West Bengal Panchayat Act, 1973

(2)The State Government may, by notification, rescind any bye-law and thereupon such bye-law shall cease to have effect.