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(10) in Karnataka Town and Country Planning Act, 1961

(10)"reconstituted plot" means a plot which is in any way altered by the making of a town planning scheme;Explanation. - "altered" includes the alternation of ownership.