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 53(1)] [Section 53] [Entire Act]

State of Karnataka - Subsection

Section 53(1)(b) in Karnataka Municipal Corporations Act, 1976

(b)fraudulently defaces, destroys or removes any list, notice or other document, affixed by or under the authority of a returning officer; or