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 6E] [Entire Act]

State of Karnataka - Subsection

Section 6E(1) in The Karnataka Entertainments Tax Act, 1958

(1)No proprietor of a cinema theater or a video parlour shall run such cinema theater or video parlour without registration under this Act.