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 74(2)] [Section 74] [Entire Act] State of Karnataka - Subsection Section 74(2)(q) in Karnataka Town and Country Planning Act, 1961 (q)the procedure that is to be followed by a Town Planning Officer in making orders under any of the several clauses of sub-section (1) of section 38;