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 9] [Entire Act]

State of Kerala - Subsection

Section 9(2) in Travancore-Cochin Hindu Religious Institutions Act, 1950

(2)Any such application may be made to the High Court by the Advocate- General or a person belonging to the Hindu Community.