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 78] [Entire Act]

State of Karnataka - Subsection

Section 78(2) in Karnataka Land Revenue Act, 1964

(2)The decision of the [Tahsildar] [Substituted by Act 5 of 1970 w.e.f. 23.10.1969.] as to the value of any such tree or portion thereof or other natural product, shall be final.