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 19] [Entire Act]

State of Karnataka - Subsection

Section 19(3) in Sri Malai Mahadeswaraswamy Kshethra Development Authority Act, 2013

(3)The State Government may, on the recommendations of the Authority make suchmodifications to the plan as it deems necessary, from time to time.