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 2] [Entire Act]

State of Karnataka - Subsection

Section 2(a) in The Karnataka Parks, Play-Fields And Open Spaces (Preservation and Regulation) Act, 1985

(a)"Chief Controlling Authority" means in the case of the Cities of Bangalore, Belgaum, Gulbarga, Hubli-Dharwar, Mangalore and Mysore, the Government, and in other cases the Commissioner ;