Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 289] [Entire Act] Greater Bengaluru City Corporation - Section 289(2) in THE BRUHAT BENGALURU MAHANAGARA PALIKE ACT, 2020 (2)E-waste:It shall be the duty of the Corporation, through an agency toimplement the provisions of the rules prescribed under this Act.