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 36] [Entire Act]

State of Karnataka - Subsection

Section 36(3) in Roerich and Devikarani Roerich Estate (Acquisition and Transfer) Act, 1996

(3)The State Government shall not pass any order affecting any party under sub-section (2) without giving him an opportunity of being heard.