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 43] [Entire Act]

State of Andhra Pradesh - Subsection

Section 43(11) in The Andhra Pradesh Charitable and Hindu Religious Institutions and Endowments Act, 1987

(11)Where any trustee or other person aforesaid
(a)fails to apply for registration of an institution or endowment within the time specified in sub-section (1) ;
(b)fails to report the alteration, omissions or additions or to send the certificate of registration as required in sub-section (10) ; or
(c)furnishes or causes to be furnished to the Assistant Commissioner, any particulars which are false and which he either knows or believes to be false or does not believe to be true ; R he shall be punishable with fine which may extend to one thousand rupees.