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 13] [Entire Act]

Union of India - Subsection

Section 13(ii) in The Waqf (Amendment) Act, 2025

(ii)for clause (d), the following clause shall be substituted, namely:—
"(d)he has been convicted of any offence and sentenced to imprisonment for not less than two years;”.