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 1] [Entire Act]

State of Karnataka - Section

Section 3 in Right To Fair Compensation and Transparency In Land Acquisition, Rehabilitation and Resettlement (Karnataka Amendment) Act, 2019

3. Insertion of new Chapter III-A. -In the principal Act, after Chapter III, the following new Chapter III-A shall be inserted, namely, -

"Chapter III-A Provisions of Chapter II and Chapter III not to apply to certain projects