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 102C] [Entire Act] State of Karnataka - Subsection Section 102C(3) in Karnataka Municipal Corporations Act, 1976 (3)The Head quarters of the Board shall be at Bangalore with branches at such other places as it deem necessary.