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 116] [Entire Act] State of Karnataka - Subsection Section 116(1) in The Karnataka Education Act, 1983 (1)No person who is a student in an educational institution including an institution under the direct management of the University or of the Central Government shall commit ragging.