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 37] [Entire Act]

State of Karnataka - Subsection

Section 37(4) in The Karnataka Public Libraries Act, 1965

(4)
(a)The State Bibliographical Bureau shall undertake such bibliographical work as may be prescribed and may for this purpose collaborate with Departments of Government and educational and other bodies in the State.
(b)The State Central Library may, with the approval of the State Government, collaborate with Bibliographical Bureaux or agencies in India and undertake such bibliographical work as may be necessary for purposes of such collaboration.