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 468A(1)] [Section 468A] [Entire Act]

State of Karnataka - Subsection

Section 468A(1)(a) in Karnataka Municipal Corporations Act, 1976

(a)any premises is needed or is likely to be needed for the purpose of being used as a polling station or for the storage of ballot boxes after a poll has been taken; or