Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 17(2)] [Section 17] [Entire Act] State of Karnataka - Subsection Section 17(2)(a) in Karnataka State Public Records Act, 2010 (a)the period after which public records of permanent nature may be accepted under clause (b) of sub-section (2) of section 3;