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 20(1)] [Section 20] [Entire Act]

State of Karnataka - Subsection

Section 20(1)(a) in Hindu Religious Institutions and Charitable Endowments Act, 1997

(a)The Minister incharge of Endowments who shall be the Chairman, ex-officio: