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 Jharkhand - Subsection

Section 6(1) in Jharkhand Freedom of Religion Rules, 2017

(1)Each District Magistrate 'shall maintain a list of religious institutions or organizations propagating religious faith in his/her district and that of persons directly or indirectly engaged for propagation of religious faith in the district.