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 20] [Entire Act]

State of Rajasthan - Subsection

Section 20(1) in Rajasthan Muslim Wakf Regulations, 1964

(1)The amendments to a motion-
(a)shall be in writing in the affirmative and not in negative of the original motion and shall be in Form V;
(b)will be relevant to the subject matter of the original motion;
(c)will not be in conflict with any motion or amendment already adopted.