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 4A(2)] [Section 4A] [Entire Act] State of Karnataka - Subsection Section 4A(2)(b) in The Karnataka Anatomy Act, 1957 (b)that any near relative of the deceased referred to the explanation to clause (d) of section 2 objects to the body being so dealt with.