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 26] [Entire Act]

State of Kerala - Subsection

Section 26(3) in Travancore-Cochin Hindu Religious Institutions Act, 1950

(3)The Board may make rules prescribing the restrictions, limitations and conditions subject to which assignments of property on lease could be made.