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 56F] [Entire Act]

State of Gujarat - Subsection

Section 56F(1) in The Bombay Public Trusts Act, 1950

(1)A member shall be appointed to a committee for a period of five years, but shall be eligible for re-appointment.