Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 66A(1)] [Section 66A] [Entire Act] State of Karnataka - Subsection Section 66A(1)(a) in Karnataka Land Reforms Act, 1961 (a)fails without reasonable cause so to do within the time specified in that section, or