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 2] [Entire Act]

State of Karnataka - Subsection

Section 2(31) in Karnataka Panchayat Raj Act, 1993

(31)"public market" means any market owned by a Grama Panchayat or acquired, constructed, maintained or managed by a Grama Panchayat;