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(1) in Shri Sanwaliaji Temple Act, 1992

(1)The State Government shall appoint a person professing the Hindu religion to be the Chief Executive Officer of the temple.