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 137(2)] [Section 137] [Entire Act]

State of Karnataka - Subsection

Section 137(2)(viii) in Karnataka Land Reforms Act, 1961

(viii)the period within which the price shall be deposited with the Tahsildar under sub-section (3) and the form of certificate to be issued under sub-section (4) of section 39;