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 127] [Entire Act]

State of West Bengal - Subsection

Section 127(2) in The West Bengal Panchayat Elections Act, 2003

(2)The requisition shall be effected by an order in writing addressed to the person deemed by the District Panchayat Election Officer to be the owner or person in possession of the property, and such order shall be served in the prescribed manner on the person to whom it is addressed.