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 5] [Entire Act]

State of Karnataka - Subsection

Section 5(1) in The Karnataka Cinemas (Regulation) Act, 1964

(1)Any person, who intends to give exhibition by means of a cinematograph in a place shall make an application inwriting to the licensing authority for a licence therefor, together with such particulars as may be prescribed.