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 Jharkhand - Section

Section 3 in The Bodh Gaya Temple Act, 1949

3. Constitution of Committee.

(1)As soon as may be after the commencement of this Act, the [State] [Substituted by A.L.O.] Government shall constitute a Committee as hereinafter provided and entrust it with the management and control of the temple, the temple land and the properties appertaining thereto.
(2)The Committee shall consist of a Chairman and eight members nominated by the [State] [Substituted by A.L.O.] Government, all of whom shall be Indians and of whom four shall be Buddhists and four shall be Hindus including the Mahanth:Provided that if the Mahanth is a minor or of unsound mind or refuses to serve on the Committee, another Hindu member shall be nominated in his place.
(3)The District Magistrate of Gaya shall be the ex-officio Chairman of the Committee:Provided that the [State] [Substituted by A.L.O.] Government shall nominate a Hindu as Chairman of the Committee for the period during which the District Magistrate of Gaya is non-Hindu.
(4)The [State] [Substituted by A.L.O.] Government shall nominate a person from among the members to act as Secretary of the Committee.