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 145(2)] [Section 145] [Entire Act] State of Karnataka - Subsection Section 145(2)(vii) in Karnataka Education Act, 1983 (vii)the manner in which lists of children shall be prepared by the attendance authority in any specified area; the distance beyond which a child cannot be compelled to attend an approved school;