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 10] [Entire Act]

State of Karnataka - Subsection

Section 10(3) in The Karnataka Home Guards Act, 1962.

(3)No proceedings shall be instituted under sub-section (1) or sub-section (2) without the previous sanction of the Commandant.