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 468D] [Entire Act]

State of Karnataka - Subsection

Section 468D(2) in Karnataka Municipal Corporations Act, 1976

(2)In this section the expression "premises" and "vehicle" have the same meaning as in section 468A.