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 3] [Entire Act]

State of Karnataka - Subsection

Section 3(1) in Karnataka Khadi and Village Industries Act, 1956

(1)With effect from such date as the State Government may, by notification in the [Karnataka Gazette] [Adapted by the Karnataka Adaptations of Laws Order, 1973 w.e.f. 1.11.1973.] appoint in this behalf, there shall be established for the purposes of this Act, a Board by the name of the [Karnataka State Khadi and Village Industries Board] [Adapted by the Karnataka Adaptations of Laws Order, 1973 w.e.f. 1.11.1973.].