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 168] [Entire Act] State of West Bengal - Subsection Section 168(5) in The Chandernagore Municipal Corporation Act, 1990 (5)[ The Corporation may levy a sewer charge at such rate as it may determine.] [Sub-sections (3). (4) and (5) inserted by West Bengal Act 5 of 1994.]