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 16] [Entire Act]

State of Himachal Pradesh - Subsection

Section 16(3) in Himachal Pradesh Hindu Public Religious Institution and Charitable Endowments Act, 1984

(3)After hearing the trustee or person concerned and holding such inquiry, as he may think fit, the Commissioner may confirm, discharge, vary or set aside the order of injunction or pass an appropriate order.