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 1] [Section 15] [Entire Act]

State of Uttar Pradesh - Subsection

Section 15(3) in The U.P. Shri Badrinath and Shri Kedarnath Temples Act, 1939

(3)The Rawal and Naib-Rawal shall perform such functions and shall have such powers as may be prescribed by the Committee.