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 46] [Entire Act]

State of Karnataka - Subsection

Section 46(viii) in The Karnataka State Rural Development and Panchayat Raj University Act, 2016

(viii)To develop strategies and schemes through agri-business involving farmers to be businessmen so that the unsustainability of agriculture is minimized and agricultural operations become economically viable. A mix of food crops and cash crops may provide more income into the hands of farmer.