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 22(2)] [Section 22] [Entire Act] State of Karnataka - Subsection Section 22(2)(b) in The Karnataka Marine Fishing (Regulation) Act, 1986. (b)the form of the application for licence under sub-section (1) of section 5, the particulars which it shall contain and the fees which shall accompany it ;