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 37] [Entire Act]

State of Karnataka - Subsection

Section 37(2) in Karnataka Urban Development Authorities Act, 1987

(2)No land belonging to a local authority shall be vested in the Authority under sub-section (1) except after consulting the local authority.