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 316(2)] [Section 316] [Entire Act]

State of Karnataka - Subsection

Section 316(2)(iii) in Karnataka Municipalities Act, 1964

(iii)all property vested in the municipal council shall, until it is reconstituted, vest in the Government.