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] [Entire Act]

State of Karnataka - Section

Section 36 in Karnataka Krishna Basin Development Authority Act, 1992

36. Appointment of Special Government pleader-cum-Public prosecutor.

- For every Special Court the State Government shall by notification in the official Gazette appoint a Special Government Pleader-cum-Public Prosecutor for the purpose of conducting cases in that Court.Chapter-VIII Miscellaneous