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] [Entire Act]

State of Bihar - Section

Section 9 in Bihar Sports (Registration, Recognition and Regulation of Associations) Act, 2013

9. Application for Registration of Sports Association.

(1)An existing State Level Sports Association and any other future State Level Sports Association for a game or sports and its affiliated District Level Sports Association shall apply for registration of the Association, stating therein the name, address, area represented, game or sports represented by the Sports Association and with, complete details of the Executive Body and accompanied with the document specified in Schedule 'A'.
(2)If the Registrar finds that the requirement of sub section (1) is not satisfied, he shall, after giving a fifteen days notice to the applicant and an opportunity of being heard pass appropriate order either allowing or refusing registration as the case may be.