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 5A] [Entire Act]

State of Puducherry - Subsection

Section 5A(2) in Puducherry Hindu Religious Institutions Act, 1972

(2)Before taking action under sub-section (1), the Government shall frame charges against the trustee and give him an opportunity of meeting such charges.