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(14) in The Karnataka Public Libraries Act, 1965

(14)'public library' means,-
(a)a library established or maintained by a Local Library Authority, including the branches and delivery stations of such library;
(b)a library established or maintained by the State Government and declared open to the public;
(c)a library established or maintained by any local authority and declared open to the public;
(d)a library declared to be eligible for aid and receiving aid from the State Government; and includes, any other library notified by the State Government as a public library for the purposes of this Act;