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 19] [Entire Act]

State of Karnataka - Subsection

Section 19(2) in Karnataka Housing Board Act, 1962

(2)The programme shall contain, -
(a)such particulars of [housing schemes, land development schemes and labour housing] [Substituted by Act 8 of 1988 w.e.f. 1.5.1988.] schemes which the Board proposes to execute whether in part or whole during the next year as may be prescribed;
(b)the particulars of any undertaking which the Board proposes to organise or execute during the next year for the purpose of the production of building materials; and
(c)such other particulars as may be prescribed.