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 15] [Entire Act]

State of Karnataka - Subsection

Section 15(1) in Karnataka Khadi and Village Industries Act, 1956

(1)In each year, the Board shall prepare and forward to the State Government a programme of work in such form and before such date as the State Government may determine.