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 5] [Entire Act]

State of Karnataka - Subsection

Section 5(b) in Kudala Sangama Development Board Act, 1994

(b)is of unsound mind and stands so declared by a competent court; [or] [Inserted by Act 21 of 1997 w.e.f. 29.9.1997.]