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 3] [Entire Act]

State of Karnataka - Subsection

Section 3(2) in Hindu Religious Institutions and Charitable Endowments Act, 1997

(2)The Commissioner shall be a corporate sole and shall have perpetual succession and a common seal and may sue and be sued in his corporate name.