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 8(4)] [Section 8] [Entire Act] State of Karnataka - Subsection Section 8(4)(a) in The Karnataka Information Technology Investment Regions Act, 2010 (a)It shall be responsible for the development and management of the Information Technology Investment Regions.