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 2] [Section 9] [Entire Act]

State of Karnataka - Subsection

Section 9(1) in Hindu Religious Institutions and Charitable Endowments Act, 1997

(1)The committee of management of a notified institution may with the approval of the Commissioner appoint one or more archakas to each temple belonging to the institution.