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 8] [Entire Act]

State of Uttarakhand - Subsection

Section 8(3) in Uttarakhand Freedom of Religion Act, 2018

(3)The District Magistrate, after receiving the information under sub-sections (1) and (2), shall get an enquiry conducted through police, with regard to real intention, purpose and cause of that proposed religion conversion.