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 19] [Entire Act]

State of Karnataka - Subsection

Section 19(5) in Karnataka Conduct of Government Litigation Rules, 1985

(5)In the case of a decree for injunction which is mandatory in nature, it shall be complied with meticulously if decision has been taken not to prefer an appeal, review or revision.Part-IX Criminal Cases