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 423] [Entire Act] State of Karnataka - Subsection Section 423(12) in Karnataka Municipal Corporations Act, 1976 (12)for the control and supervision of public and private cart-stands, for the regulation of their use and for the levy of fees therein;