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 20] [Entire Act]

State of Karnataka - Subsection

Section 20(10) in Karnataka Conduct of Government Litigation Rules, 1985

(10)If it is decided that there are no grounds to file an appeal or revision, the same may be got approved by the Minister in-charge.