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 207(1)] [Section 207] [Entire Act] State of West Bengal - Subsection Section 207(1)(b) in The Asansol Municipal Corporation Act, 1990. (b)change or allow the change of the use of any building for any purpose other than that specified in the sanctioned plan;