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 1] [Entire Act]

State of Karnataka - Subsection

Section 1(3) in Karnataka Urban Development Authorities Act, 1987

(3)It shall come into force on such [date] [Act has come into force by notification on different dates in different urban areas. Text of the notifications are at the end of the Act.] as the Government may by notification specify and different dates may be given for different urban areas and for different provisions.