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 20B] [Entire Act] State of Karnataka - Subsection Section 20B(4) in Karnataka Police Act, 1963 (4)[The Government may modify the decision of the Police Establishment Board after recording its reasons for doing so] [Substituted by Act 49 of 2013 w.e.f. 18.6.2013.].