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 24] [Entire Act]

State of Karnataka - Subsection

Section 24(a) in Karnataka Maritime Board Act, 2015

(a)Every contract shall be made on behalf of the Board by the Chief Executive officer or an officer authorized by the Board. No contract in respect of leasing of water front, jetty, waterway and corresponding infrastructure facilities thereof for a term exceeding five years shall be made unless it is previously approved by the Government on such terms and conditions as it may deem fit;