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 2] [Entire Act]

State of Karnataka - Subsection

Section 2(ii) in The Karnataka Prevention Of Cow Slaughter And Cattle Preservation Act, 1964.

(ii)“competent authority” means a person or a body of persons appointed to perform the functions of a competent authority under this Act;