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 31] [Entire Act]

State of Karnataka - Subsection

Section 31(2) in The Karnataka Prohibition Act, 1961

(2)If any question arises whether the conditions imposed by clause (a) or (b) of sub-section (1) are satisfied or not, in any case, the State Government shall decide the question and its decision shall be final.