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 28] [Entire Act]

State of Karnataka - Subsection

Section 28(2) in Kudala Sangama Development Board Act, 1994

(2)The Board shall before such date, in such form and at such intervals as may be prescribed, submit the prescribed reports to the State Government.