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 321A(2)] [Section 321A] [Entire Act]

State of Karnataka - Subsection

Section 321A(2)(b) in Karnataka Municipal Corporations Act, 1976

(b)[thirty five] [Substituted by Act 57 of 2013 w.e.f. 27.08.2013.] percent of the market value, determined in accordance with the Karnataka Stamp Act, 1957 and the rules made thereunder, of the portion of the building built in violation of the provisions referred to above, if such violation of set back norms and permissible floor area ratio exceeds twelve and a half percent but does not exceed twenty five percent.