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 20] [Entire Act]

State of Rajasthan - Subsection

Section 20(5) in Rajasthan Muslim Wakf Regulations, 1964

(5)The Chairman shall have the right to accept or reject an amendment. If the amendment is not relevant and material or is beyond the scope of the notice, it shall be rejected.