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 18] [Entire Act]

State of Karnataka - Subsection

Section 18(3) in The Karnataka Public Libraries Act, 1965

(3)The Chief Librarian of the district shall ex-officio be the Secretary of the District Library Authority and of the Committees of the said Authority;