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 Tamilnadu - Subsection

Section 5(vi) in Religious Institutions (Lease of Immovable Property) Rules, 1963

(vi)that the lease, the annual rental of which is [Rs. 5,000] [Substituted far the figure '500' by G. O. Ms. No. 506, C.T.&R. E., dated the 13th December 1991.] or more or its equivalent in kind, shall be subject to veto by the Commissioner.