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(10A) in The Karnataka General Clauses Act, 1899

(10A)[ "Divisional Commissioner" shall mean the Divisional Commissioner of a Division appointed under the [Karnataka Land Revenue Act, 1964] [Adapted by the Mysore Adaptations of Laws Order, 1956 w.e.f. 1.11.1956];]