Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 102R] [Entire Act] State of Karnataka - Subsection Section 102R(2) in Karnataka Municipal Corporations Act, 1976 (2)The Board may also delegate any of its powers and functions to any other officers of the Board by a resolution adopted by it in this behalf.