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 10(2)] [Section 10] [Entire Act] State of Karnataka - Subsection Section 10(2)(xxi) in The Karnataka Souharda Sahakari Act, 1997 (xxi)[ appropriation of amount out of the net profit specifically for the following: - [Inserted by Act 4 of 2013 w.e.f 11.02.2013.]