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 38(2)] [Section 38] [Entire Act]

State of Karnataka - Subsection

Section 38(2)(ii) in Karnataka Land Reforms Act, 1961

(ii)the new site shall be fit for erecting a dwelling house and shall be within a distance of one kilometre from the existing dwelling house;