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 173] [Entire Act] State of West Bengal - Subsection Section 173(d) in The Howrah Improvement Act, 1956 (d)if none of the means aforesaid by available, by causing a copy of such document to be affixed on some conspicuous part of the land (if any) to which the document relates.