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 68C] [Entire Act]

State of Karnataka - Subsection

Section 68C(2) in Karnataka Town and Country Planning Act, 1961

(2)The accounts of every Planning Authority shall be subject to audit annually by the Controller of State Accounts.