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 21(4)] [Section 21] [Entire Act]

State of Karnataka - Subsection

Section 21(4)(b) in Karnataka Municipalities Act, 1964

(b)shall with sufficient particulars, set forth the ground or grounds on which the election is called in question; and