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 2] [Entire Act]

State of Gujarat - Subsection

Section 2(12) in Gujarat Public Trusts Act, 2011

(12)"person having interest" includes-
(a)in the case of a temple, a person who is entitled to attend at or is in the habit of attending the performance of worship or service in the temple or who is entitled to partake or is in the habit of partaking in the distribution of gifts thereof,
(b)in the case of a math, a disciple of the math or a person of the religious persuasion to which the math belongs,
(c)in the case of a society registered under the Societies Registration Act, 1860,(XXI of 1860.) any member of such society,
(d)in the case of a trust or a society established for educational or medical purposes or both, any resident of the area where such trust is registered or where such trust or society carries on its activities,
(e)in the case of any other public trust, any trustee or beneficiary;