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 0] [Section 50] [Entire Act]

State of West Bengal - Subsection

Section 50(2) in West Bengal Town and Country (Planning and Development) Act, 1979

(2)When a claim is received by such officer of the concerned authority as may be appointed in this behalf he shall, after giving an opportunity of hearing to the applicant, make a report to the concerned authority.