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 12(1)] [Section 12] [Entire Act] State of West Bengal - Subsection Section 12(1)(b) in The West Bengal Local Bodies (Electoral Offences And Miscellaneous Provisions) Act, 1952 (b)fraudulently defaces, destroys or removes any list, notice or other document affixed by or under the authority of a returning officer; or