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 150(1)] [Section 150] [Entire Act]

State of Karnataka - Subsection

Section 150(1)(c) in Karnataka Municipalities Act, 1964

(c)the amount [admitted by] [Substituted by Act 83 of 1976 w.e.f. 8-12.1976.] the appellant has been deposited by him in the municipal office.