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(2)] [Section 19] [Entire Act] State of Kerala - Subsection Section 19(2)(a) in Kerala Forest (Vesting and Management of Ecologically Fragile Lands) Act, 2003 (a)affect any right, privilege, obligation or liability acquired, accrued or incurred thereunder; or