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 6] [Entire Act]

Union of India - Subsection

Section 6(4) in The Haj Committee Act, 1959

(4)The Committee shall elect from among its members not more than two members to be Vice- Chairmen who shall exercise such powers and discharge such duties as may be determined by bye- laws made in this behalf by the Committee.