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 18] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 18(4) in The Jammu and Kashmir Shri Mata Vaishno Devi Shrine Act, 1988

(4)to undertake for the benefit of worshippers and pilgrims-
(a)the construction of buildings for their accommodation;
(b)the construction of sanitary work; and
(c)the improvement of means of communication;