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 17] [Entire Act]

State of Karnataka - Subsection

Section 17(2) in The Karnataka Public Libraries Act, 1965

(2)The Chief Librarian of the city shall ex-officio be the Secretary of the City Library Authority and of the Committees of the said Authority.