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 70] [Entire Act]

State of Karnataka - Subsection

Section 70(1) in Karnataka Panchayat Raj Act, 1993

(1)A permission shall be granted under section 66 and a licence under sections 67,68 and 69 shall be granted or renewed, only on payment in advance of such fee as may be prescribed.