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 32] [Entire Act]

State of Karnataka - Subsection

Section 32(1) in Karnataka Krishna Basin Development Authority Act, 1992

(1)Notwithstanding anything contained in the Code or any other law, the Special Court shall have the following jurisdiction:-
(a)to adjudicate the scheduled disputes including references under section 18 and section 30 of the Land Acquisition Act, 1894 read with section 27 of this Act, specified in Schedule-I; and
(b)to try the scheduled offences specified in Schedule-II.