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 2] [Entire Act]

State of Karnataka - Section

Section 7 in Karnataka State Civil Services Act, 1978

7. Amendment of Karnataka Acts, [xxx] [Omitted by Act 37 of 1991 w.e.f. 10.12.1991.] 4 of 1964, 22 of 1964, 27 of 1966 and 14 of 1977.

- [(1) xxx] [Omitted by Act 37 of 1991 w.e.f. 10.12.1991.]
(2)In the Karnataka Police Act, 1963, (Karnataka Act 4 of 1964),-
(a)in section 5,-
(i)the words and figures " the provisions made under article 309 of the Constitution and" shall be omitted ;
(ii)clause (b) and the proviso shall be omitted ;
(b)sections 23, 24 and 25 shall be omitted :
Provided that the rules made under that Act relating to recruitment and conditions of service of the members of the Police force shall continue in force and the provisions of sections 23, 24 and 25 shall also continue in force as part of the disciplinary rules as if they were rules made under this Act.
(3)In the Karnataka Municipalities Act, 1964, (Karnataka Act 22 of 1964) in subsection (2) of section 365 for the words "under Article 309 of the Constitution" the words and figures "under the Karnataka State Civil Services Act, 1978" shall be substituted.
(4)In the Karnataka Agricultural Produce Marketing (Regulation) Act, 1966 (Karnataka Act 27 of 1966), in sub-section (2) of section 59 for the words "under Article 309 of the Constitution" the words and figures "under the Karnataka State Civil Services Act, 1978" shall be substituted.
(5)In the Karnataka Municipal Corporations Act, 1976 (Karnataka Act 14 of 1977) in sub-section (2) of section 83, for the words and figures "under the rules framed under the proviso to Article 309 of the Constitution of India" the words "to them" shall be substituted.