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]

Union of India - Section

Section 30 in The Waqf (Amendment) Act, 2025

30. Amendment of section 52A.

In section 52A of the principal Act,—
(a)in sub-section (1),—
(i)for the words “rigorous imprisonment”, the word “imprisonment” shall be substituted;
(ii)in the proviso, for the words “be vested in the Board”, the words “be reverted back to the waqf” shall be substituted;
(b)sub-section (2) shall be omitted;
(c)sub-section (4) shall be omitted.