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 13A(1)] [Section 13A] [Entire Act]

State of Karnataka - Subsection

Section 13A(1)(b) in Karnataka Municipal Corporations Act, 1976

(b)"Area Sabha" means, in relation to an Area, a body of all the persons who are registered as voters in the electoral rolls pertaining to any polling station of that Area;