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 36] [Entire Act]

State of Karnataka - Subsection

Section 36(2) in The Hampi World Heritage Area Management Authority Act, 2002

(2)in section 4A, in sub-section (1), after the proviso, the following proviso shall be inserted, namely:-“Provided further that in the case of the heritage area, the local planning area declared under this sub-section shall be co-terminus with the heritage area.”