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(1) in The Waqf (Amendment) Act, 2025

"(1)There shall be a full-time Chief Executive Officer of the Board to be appointed by the State Government and who shall be not below the ranK of Joint Secretary to the State Government.”.