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 10] [Entire Act]

State of Karnataka - Subsection

Section 10(3) in The Karnataka Tank Conservation and Development Authority Act, 2014

(3)The designated officer shall also be competent to receive complaints from any person regarding the contraventions of the provisions of this Act.