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 4] [Entire Act]

State of West Bengal - Subsection

Section 4(2) in The Chandernagore Municipal Corporation Act, 1990

(2)The Corporation shall be a body corporate with perpetual succession and a common seal, and may by its name sue and be sued.