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 14] [Entire Act]

State of Karnataka - Subsection

Section 14(1) in Chalukya's Heritage Area Management Authority Act, 2017

(1)Notwithstanding anything contained in any law for the time being in force, except with the previous consultation, concurrence and written permission of the Authority, no other authority or person shall undertake any development within the Heritage Area.