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 29(4)] [Section 29] [Entire Act]

State of Karnataka - Subsection

Section 29(4)(b) in Karnataka Electricity Reform Act, 1999

(b)the provisions made by the order are requisite for the purpose of securing compliance with that condition or requirement.