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 3] [Section 4] [Entire Act]

Union of India - Subsection

Section 4(1) in The Charitable Endowments Act, 1890

(1)Where any property is held or is to be applied in trust for a charitable purpose, the [appropriate Government] [Substituted by A.O.1937,for " Local Government" .], if it thinks fit, may, on application made as hereinafter mentioned, and subject to the other provisions of this section, order, by notification in the Official Gazette, that the property be vested in the treasurer of Charitable Endowments on such terms as to the application of the property or the income thereof as may be agreed on between the [appropriate Government] [Substituted by A.O.1937,for " Local Government" .] and the person or persons making the application, and the property shall thereupon so vest accordingly.