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 103] [Entire Act] State of Karnataka - Subsection Section 103(1) in The Karnataka Education Act, 1983 (1)Every private educational institution shall, maintain a list of the properties, both moveable and immoveable owned or possessed by it.