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(d) in The Karnataka Public Moneys (Recovery Of Dues) Act, 1979

(d)"Government company" means a Government Company as defined in section 617 of the Companies Act, 1956;