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 50] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 50(3) in Jammu and Kashmir Wakafs Act, 2001

(3)No person shall remove the seal except, -
(a)under an order made by the Chairman, Tehsil Committee under sub-section (2) ; or
(b)under an order of appellate authority made in an appeal under this Act.