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 7(1)] [Section 7] [Entire Act] State of Karnataka - Subsection Section 7(1)(d) in Karnataka Electricity Reform Act, 1999 (d)has without reasonable cause, refused or failed to discharge his functions for a period of atleast three months; or