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 29] [Entire Act]

State of Karnataka - Subsection

Section 29(2) in Karnataka (Sandur Area) Inams Abolition Act, 1976

(2)If any question arises, whether building falls within the scope of subsection (2) of section 6, it shall be referred to the Karnataka Appellate Tribunal, whose decision shall be final.