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 295A] [Entire Act] State of Karnataka - Subsection Section 295A(a) in Karnataka Municipal Corporations Act, 1976 (a)"rain water harvesting" means collection and storage of rain water from roof top of a building or from a vacant land for reuse or for ground water recharge; and