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 3] [Entire Act]

State of Karnataka - Subsection

Section 3(2) in The Karnataka Cattle Trespass Act, 1966

(2)The District Magistrate shall determine, by notification, for each pound established, the village or area or villages or areas which are entitled to use such pound.