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 36(4)] [Section 36] [Entire Act]

State of Karnataka - Subsection

Section 36(4)(iii) in Hindu Religious Institutions and Charitable Endowments Act, 1997

(iii)where it relates to an Institution whose annual income is more than rupees ten lakhs, to the Commissioner with a copy thereof to the Deputy Commissioner.