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 57] [Entire Act]

State of Punjab - Subsection

Section 57(4) in Punjab Waqf Rules, 2018

(4)Age of the member referred to in sub-rule (3), shall not exceed 50 years. Such member shall hold his office upto the age of sixty years.