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 18] [Entire Act]

Union of India - Section

Section 3 in The Religious Institutions (Prevention Of Misuse) Act, 1988

3. Prohibition of use of religious institutions for certain purposes

.No religious institution or manager thereof shall use or allow the use of any premises belonging to, or under the control of, the institution
(a)for the promotion or propagation of any political activity; or
(b)for the harbouring of any person accused or convicted of an offence under any law for the time being in force; or
(c)for the storing of any arms or ammunition; or
(d)for keeping any goods or articles in contravention of any law for the time being in force; or
(e)for erecting or putting up of any construction or fortification, including basements, bunkers, towers or walls without a valid licence or permission under any law for the time being in force; or
(f)for the carrying on of any unlawful or subversive act prohibited under any law for the time being in force or in contravention of any order made by any Court; or
(g)for the doing of any act which promotes or attempts to promote disharmony or feelings of enmity, hatred or ill-will between different religious, racial, language or regional groups or castes or communities; or
(h)for the carrying on of any activity prejudicial to the sovereignty, unity and integrity of India; or
(i)for the doing of any act in contravention of the provisions of the Prevention of Insults to National Honour Act, 1971 (69 of 1971).