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 503B] [Entire Act] State of Karnataka - Subsection Section 503B(5) in Karnataka Municipal Corporations Act, 1976 (5)The Chairman of the Metropolitan Planning Committee shall be chosen in such manner as may be prescribed.