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 1] [Section 36(6)] [Section 36] [Entire Act] State of Karnataka - Subsection Section 36(6)(b) in Karnataka Education Act, 1983 (b)grant approval provisionally subject to the fulfillment of the conditions for recognition within a period specified or extended from time to time by such authority: