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 3] [Entire Act]

State of Karnataka - Subsection

Section 3(1A) in Karnataka Municipal Corporations Act, 1976

(1A)Any area specified as larger urban area under sub-section (1) shall be deemed to be a city and a corporation shall be established for the said city.