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 16] [Entire Act]

State of Madhya Pradesh - Subsection

Section 16(1) in The M.P. Shri Mahakaleshwar Mandir Adhiniyam, 1982

(1)The State Government may appoint a person professing Hindu religion to be the Administrator of the Mandir and the Administrator shall by virtue of his office be the Secretary of the Committee ;Provided that if a full time Administrator is not considered necessary, the Collector may appoint any officer not below the rank of a Tahsildar as the Administrator of the Mandir.