Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 6(2)] [Section 6] [Entire Act] Union of India - Subsection Section 6(2)(e) in Durgah Khawaja Saheb Act, 1955 (e)whose presence on the Committee would, in the opinion of the Central Government, be prejudicial to the interests of the Durgah.