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 468A] [Entire Act]

State of Karnataka - Subsection

Section 468A(4) in Karnataka Municipal Corporations Act, 1976

(4)In this section,-
(a)"premises" means any land, building or part of a building and includes a hut, shed or other structure or any part thereof;
(b)"vehicle" means any vehicle used or capable of being used for the purpose of road transport whether propelled by mechanical power or otherwise.