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 16] [Entire Act]

Union of India - Subsection

Section 16(3) in The Orphanages And Other Charitable Homes (Supervision And Control) Act, 1960

(3)Without the previous written consent of the Board, no recognised home shall-
(a)change its name or location as specified in the certificate in respect of it; or
(b)alter the purpose of any service specified therein.