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 7] [Entire Act]

State of Karnataka - Subsection

Section 7(2) in Karnataka Regularisation of Unauthorised Constructions in Urban Areas Act, 1991

(2)On payment being made in accordance with sub-section (1),-
(i)in the case of land belonging to the State Government the [Competent Authority shall make a final order] [Substituted by Act 27 of 1995 w.e.f. 3.6.1995] granting the land of which [provisional regularisation has been ordered] [Substituted by Act 9 of 1994 w.e.f. 1.8.1992] and on such grant the grantee shall be eligible to get a sale deed executed for such land in his name at his cost and thereupon, the unauthorised construction situate therein [shall be regularised] [Substituted by Act 9 of 1994 w.e.f. 1.8.1992];
(ii)in cases not falling under clause (i), the unauthorised construction [shall be regularised] [Substituted by Act 9 of 1994 w.e.f. 1.8.1992].