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 28] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 28(2) in Jammu and Kashmir Wakafs Act, 2001

(2)Where the Chairman or a Vice-Chairman of a Tehsil Committee is removed under sub-section (1), he shall also cease to be member of the committee.