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 22] [Entire Act]

State of Karnataka - Subsection

Section 22(2) in The Krantiveera Sangolli Rayanna Kshetra Development Authority Act, 2016

(2)No local authority shall grant permission for any development referred to in sub-section (1), within the Sangolli Rayanna Kshetra, unless the Authority has granted permission for such development.