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 2] [Entire Act]

Union of India - Section

Section 21 in The Religious Endowments Act, 1863

21. Cases in which endowments are partly for religious and partly for secular purposes

.In any case in which any land or other property has been granted for the support of an establishment partly of a religious and partly of a secular character,or in which the endowment made for the support of an establishment is appropriated partly to religious and partly to secular uses,the Board of Revenue, before transferring to any trustee, manager or superintendent, or to any committee of management appointed under this Act, shall determine what portion, if any, of the said land or other property shall remain under the superintendence of the said Board for application to secular uses,and what portion shall be transferred to the superintendence of the trustee, manager or superintendent, or of the committee,and also what annual amount, if any, shall be charged on the land or other property which may be so transferred to the superintendence of the said trustee, manager or superintendent, or of the committee, and made payable to the said Board or to the local agents, for secular uses as aforesaid.In every such case the provisions of this Act shall take effect only in respect to such land and other property as may be so transferred.