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 47] [Entire Act]

State of Uttarakhand - Subsection

Section 47(8) in Uttrarakhand Waqf Rules, 2017

(8)For any waqf having a gross annual income of not less than five lakhs rupees, the Executive Officer may be provided with the following supporting staff as deemed necessary, namely -
(a)Rent Collector/Manager/Sheristedar : One
(b)Clerk-cum-Typist: One
(c)Revenue Clerk/Patwari /Bill Collector : One