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 26] [Entire Act]

State of Karnataka - Subsection

Section 26(1) in Karnataka Krishna Basin Development Authority Act, 1992

(1)Where any land is acquired by the Authority under this Act, the Chief Executive shall pay for such acquisition an amount in accordance with the provisions of this section.