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 73] [Entire Act]

State of Karnataka - Subsection

Section 73(2) in Karnataka Urban Development Authorities Act, 1987

(2)The Government may, by notification, rescind any bye-law made under this section and thereupon the said bye-law shall cease to have effect.