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 66] [Entire Act]

State of Karnataka - Subsection

Section 66(4) in Karnataka Highways Act, 1964

(4)Every person summoned under sub-section (2) either to be examined as a party or to give evidence as a witness shall be bound,-
(i)to state the truth upon any subject respecting which he is examined or makes a statement; or
(ii)to produce such documents as may be required.