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 5] [Section 23] [Entire Act]

Union of India - Subsection

Section 23(3) in The Wakf Act, 1995

(3)The Chief Executive Officer shall be ex officio Secretary of the Board and shall be under the administrative control of the Board.