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 22] [Entire Act]

State of Karnataka - Subsection

Section 22(b) in Hindu Religious Institutions and Charitable Endowments Act, 1997

(b)to approve proposals for adoption of a Hindu Religious Institution or Charitable Endowment, whose annual income is not more than five thousand rupees, by a larger Hindu Religious Institution, Charitable Endowment or Trust; and