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] [Section 11] [Entire Act]

State of Karnataka - Subsection

Section 11(2) in The Karnataka Marine Fishing (Regulation) Act, 1986.

(2)The authorised officer shall keep the fishing vessel impounded under sub-section (1), in such place and in such manner as may be prescribed.