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 40] [Entire Act]

State of Karnataka - Subsection

Section 40(3) in Karnataka Urban Development Authorities Act, 1987

(3)Debentures issued by the Authority shall be in such form as the Authority, with the sanction of the Government may, from time to time, determine.