Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 46 docs - [View All]
Mahant Sri Srinivas Ramnuj Das, ... vs The Agricultural Income Tax ... on 12 September, 1978
Madhi Hussain Khan Ashurkhana ... vs Manivanna Naicker And Anr. on 1 September, 1972
Madhi Hussain Khan Ashurkhana ... vs Manivanna Naicker And Anr. on 1 September, 1972
Abdul Jaiwale And Ors. vs The Bihar State Sunni Wakf Board ... on 27 May, 1988
Ameena Begum vs Kalbali Baig Mosque By Its ... on 27 September, 1985

Loading...
User Queries
[Complete Act]
Central Government Act
Section 9 in The Wakf Act, 1995
9. Establishment and constitution of Central Wakf Council.
(1) For the purpose of advising it, on matters concerning the working of Boards and the due administration of wakfs, the Central Government may, by notification in the Official Gazette, establish a Council to be called the Central Wakf Council.
(2) The Council shall consist of-
(a) the Union Minister in charge of wakfs- ex officio Chairperson;
(b) the following members to be appointed by the Central Government from amongst Muslims, namely:-
(i) three persons to represent Muslim organisations having all India character and national importance;
(ii) four persons of national eminence of whom two shall
be from amongst persons having administrative and financial expertise;
(iii) three Members of Parliament of whom two shall be from the House of the People and one from the Council of States;
(iv) chairpersons of three Boards by rotation:
(V) two persons who have been Judges of the Supreme Court or a High Court;
(vi) one advocate of national eminence;
(vii) one person to represent the mutawallis of the wakf having a gross annual income of rupees live lakhs and above;
(viii) three, persons who are eminent scholars in Muslim Law.
(3) The term, of office of, the procedure to be followed in the discharge of their functions by, and the manner of filling casual vacancies among, members of the Council shall be such as may be prescribed by rules made by the Central Government.