Mobile View
Main Search Forums Advanced Search Disclaimer
User Queries
[Section 38] [Complete Act]
Central Government Act
Section 38(1) in The Wakf Act, 1995
(1) Notwithstanding anything contained in this Act, the Board may, if it is of the opinion that it is necessary so to do in the interests of the wakf, appoint on whole- time or part- time basis or in an honorary capacity, subject to such conditions as may be provided by regulations, an Executive Officer with such supporting staff as it considers necessary for any wakf having a gross annual income of not less than five lakhs rupees:
Provided that the person chosen for appointment should be a person professing Islam.