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 14] [Entire Act]

State of Karnataka - Subsection

Section 14(2) in Chalukya's Heritage Area Management Authority Act, 2017

(2)No local authority shall grant permission for any development referred to in sub¬section (1), within the Heritage Area, unless the Authority has granted permission for such development.