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 14] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 14(3) in The Jammu and Kashmir Dissolution of Muslim Marriages Act, 1999 (1942 A.D.)

(3)No individual appointed under this section shall, either during the course of his/her service with the Government or for a period of three years thereafter serve in any capacity as an employee or as a director with any cooperative:Provided that this restriction shall not apply where the individual appointed under this section is a member of a cooperative.