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 17(1)] [Section 17] [Entire Act] State of Karnataka - Subsection Section 17(1)(g) in The Karnataka Public Libraries Act, 1965 (g)an officer of the Department of Public Instruction having jurisdiction over the city, nominated ex-officio by the State Government.