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 3] [Entire Act]

State of Karnataka - Subsection

Section 3(38b) in The Karnataka General Clauses Act, 1899

(38b)"State Act" shall mean an Act passed by the Legislature of a State established or continued by the Constitution;