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 2] [Entire Act]

State of Maharashtra - Subsection

Section 2(d) in The Pandharpur Temples Act, 1973

(d)"Benari" means a person who exercises the hereditary right and privilege of Chanting Mantras or hymns from the Vedas or otherwise at the relevant time of performing nitya or daily or naimittik or occasional services in the temple of God Vitthal, and of appropriating or receiving income from the exercise of such hereditary right and privilege, including the right of receiving yajman offerings of puja vessels, provided the same are put into his hands by the devotee, of officiating at the worship of Ganapati, Varuna and Bhumi and of receiving the money offerings and of officiating as Joshi and Upadhyaya at munj and marriage ceremonies performed in the Temple of God Vitthal and of receiving the customary fees, being the right and privilege recognised by the decision of the High Court in Gangaram Babaji and Others vs. Narayan Annaji and Others (1891 P. J. 148) and includes any other rights and privileges claimed or exercised under any order or decree of any court or otherwise ;