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 377] [Entire Act]

State of Karnataka - Subsection

Section 377(2) in Karnataka Municipal Corporations Act, 1976

(2)It shall not be lawful for any person to open or keep open any such market after such suspension or refusal.