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 2(1)] [Section 2] [Entire Act]

State of Uttarakhand - Subsection

Section 2(1)(s) in Uttrarakhand Waqf Rules, 2017

(s)"waqf property" means any movable or immovable property referred to in clause (r) of Section 3 of the Act and includes premises thereof.