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 5] [Entire Act]

State of Rajasthan - Subsection

Section 5(1) in Rajasthan Religious Buildings and Places Act, 1954

(1)No person shall use any public place-
(a)as a permanent religious place, or
(b)save with the previous written permission of the Collector obtained in the prescribed manner, as a temporary religious place.