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 68] [Entire Act]

State of Himachal Pradesh - Subsection

Section 68(2) in Himachal Pradesh Waqf Rules, 2016

(2)The proposal shall be considered by the Board where the matter shall be put up by the mutawalli/managing committee or the applicant, The Board shall take the decision and shall communicate the same within fifteen days.