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 420] [Entire Act] State of West Bengal - Subsection Section 420(3) in Kolkata Municipal Corporation Act, 1980 (3)In a case where such permission is granted, the Municipal Commissioner may specify such conditions for parking of vehicles or loading or unloading of goods as he may deem fit.