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 1] [Section 10(2)] [Section 10] [Entire Act] State of Karnataka - Subsection Section 10(2)(i) in The Karnataka Public Premises (Eviction Of Unauthorised Occupants) Act, 1974 (i)in the case of an appeal from an order under section 5 within thirty days from the date of affixture of the order under subsection