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 0] [Section 2(11)] [Section 2] [Entire Act] State of Karnataka - Subsection Section 2(11)(b) in Karnataka Debt Relief Act, 1980 (b)Where the assessment is based on the capital value, be deemed to be ten percent of the capital value; and