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 Jammu-Kashmir - Subsection

Section 68(5) in Jammu and Kashmir Wakafs Act, 2001

(5)For purposes of this section the Minister Incharge Haj and Auqaf in the State shall be the Government.