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 31] [Entire Act]

State of Karnataka - Subsection

Section 31(2) in The Karnataka Fire Force Act, 1964

(2)All claims under sub-section (1) shall be preferred to the Deputy Commissioner within thirty days from the date when the damage was caused.