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 109(2)] [Section 109] [Entire Act] State of Karnataka - Subsection Section 109(2)(f) in Karnataka Maritime Board Act, 2015 (f)factors to be taken into consideration for determining fair and reasonable compensation under sub-section (3) of section 36;