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 87] [Entire Act]

State of Karnataka - Subsection

Section 87(1) in Karnataka Housing Board Act, 1962

(1)The State Government may, by notification, declare that with effect from such date as may be specified in the notification, the Board sh all be dissolved: Provided that no such declaration shall be made by the State Government unless a resolution to that effect has been moved in and passed by both Houses of the State Legislature.