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 29] [Entire Act]

State of West Bengal - Subsection

Section 29(2) in The Calcutta Improvement Act, 1911

(2)If the [State Government] [Words substituted by the Adaptation of Laws Order, 1950.] so directs in any case, the Chairman shall forward to it a copy of all papers which where laid before the Board for consideration at any meeting.