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 48] [Entire Act]

State of West Bengal - Subsection

Section 48(1) in West Bengal Town and Country (Planning and Development) Act, 1979

(1)Every permission for any development granted under this Act shall remain in force for a period of one year from the date of such permission.