Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 89(2)] [Section 89] [Entire Act] State of Jammu-Kashmir - Subsection Section 89(2)(xvii) in Jammu and Kashmir Wakafs Act, 2001 (xvii)person by whom order and decisions of the Council or the Tehsil Committee may be authenticated ;