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 46] [Entire Act]

Madras Presidency - Subsection

Section 46(3) in Madras Hindu Religious and Charitable Endowments Act, 1951

(3)If a hereditary trustee becomes subject to any of the disqualifications described in subsection (1), the Deputy Commissioner may superseed the trustee.