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 51(3)] [Section 51] [Entire Act]

State of Rajasthan - Subsection

Section 51(3)(a) in The Rajasthan Waqf Board (Election of Members) Rules, 1999

(a)require the challenger to adduce evidence in proof of the challenge and the person challenged to adduce evidence in proof of his identity;