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 8A] [Entire Act]

State of Karnataka - Subsection

Section 8A(2) in The Karnataka Minor Mineral Concession Rules, 1994

(2)The State Government may, for reasons to be recorded in writing relax the provisions of sub-Rule (1) in any special case.