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 20(1)] [Section 20] [Entire Act]

State of Karnataka - Subsection

Section 20(1)(m) in The Krantiveera Sangolli Rayanna Kshetra Development Authority Act, 2016

(m)the demolition of all buildings unfit for human habitation and not fitting into the developmental plan;