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 127(2)] [Section 127] [Entire Act] State of Karnataka - Subsection Section 127(2)(iii) in Karnataka Agricultural Produce Marketing Act 1966 (iii)all property vested in the market committee shall until it is reconstituted vest in the [State Government] [Substituted by Act 16 of 1991 w.e.f. 1.8.1991].