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 3] [Entire Act]

State of Kerala - Subsection

Section 3(1) in Sivagiri Mutt (Emergency Provisions) Act, 1997

(1)On and from the appointed day the management of the Trust shall vest in the Government for a period of two years;Provided that; if the Government is of the opinion that in order to secure the proper management of the Trust it is expedient that such management should continue to vest with Government after the expiry of the said period of two years, it may issue directions, from time to time, to extend such period of management for such further period, so, however, that the total period shall not exceed five years from the appointed day.