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 2] [Section 47] [Entire Act]

State of Gujarat - Subsection

Section 47(5) in The Bombay Public Trusts Act, 1950

(5)Where the Charity Commissioner is appointed a trustee, he shall be the sole trustee.