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 25A] [Entire Act]

State of Karnataka - Subsection

Section 25A(3) in The Karnataka Souharda Sahakari Act, 1997

(3)The procedure for no-confidence motion shall be such as may be prescribed.]