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 8] [Entire Act]

State of Karnataka - Subsection

Section 8(4) in The Karnataka Marine Fishing (Regulation) Act, 1986.

(4)The registration once made shall, subject to sub-section (7), continue to be in force until it is cancelled by the authorised officer.