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 227] [Entire Act] State of Karnataka - Subsection Section 227(4) in Karnataka Municipal Corporations Act, 1976 (4)The Commissioner may require the owner of such group or block of premises to maintain the work executed under this section.