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 19(1)] [Section 19] [Entire Act] State of Karnataka - Subsection Section 19(1)(l) in Sri Malai Mahadeshwaraswamy Kshetra Development Authority Act, 2013 (l)the demolition of all buildings unfit for human habitation and not fitting into the developmental plan;