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 1] [Section 406] [Entire Act]

State of Karnataka - Subsection

Section 406(2) in Karnataka Municipal Corporations Act, 1976

(2)The owner or occupier shall, within the time specified as aforesaid, comply with the terms of the notice.