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 26] [Entire Act]

State of Karnataka - Subsection

Section 26(3) in Karnataka Krishna Basin Development Authority Act, 1992

(3)Where no such agreement can be reached, the Chief Executive shall refer the case to the Special land Acquisition officer for determination of the amount to be paid on such acquisition as also the person or persons to whom such amount shall be paid.