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 1] [Entire Act]

State of West Bengal - Section

Section 420 in West Bengal Municipal Act, 1993

420. Regulations to be subject to approval of State Government.

- No regulation made by the Board of Councilors under this Act shall have any validity unless and until it is approved by the State Government.