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 56I] [Entire Act]

State of Gujarat - Subsection

Section 56I(1) in The Bombay Public Trusts Act, 1950

(1)The State Government shall, from amongst the members of a committee, appoint a chairman and shall also appoint a treasurer.