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 12(3)] [Section 12] [Entire Act]

State of Karnataka - Subsection

Section 12(3)(a) in Karnataka Village Offices Abolition Act, 1961

(a)any obligation or liability already incurred by the holder of a village office or other person before the appointed date;