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] [Section 6] [Entire Act]

State of Rajasthan - Subsection

Section 6(2) in Shri Sanwaliaji Temple Act, 1992

(2)The State Government shall nominate eight members in the following manner:-
(i)three persons who have distinguished themselves in the service of Hindu religion or culture, specially in the Vaishnava Sampradaya;
(ii)three persons who have distinguished themselves in the administration, legal affairs and official matters;
(iii)two eminent Hindus of the State of Rajasthan; and
(iv)the established tradition of representation of sixteen villages around the temple including Mandphia as recorded in the trust deed shall be carried out so far as practicable while nominating the Board and at least three members including President shall be from amongst the residents of the Villages mentioned in the Schedule.
The State Government shall nominate one of the members thus nominated as the President of the Board.