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 Tamilnadu - Subsection

Section 8(1) in Tamil Nadu Panchayats (Constitution of Committees of Village Panchayats and Delegation of Functions to Such Committees) Rules, 2005

(1)
(a)The Chairman of the Education Committee shall be selected by the Village Panchayat from among its members.
(b)The Committee shall consist of the following members, namely: -
(i)one Representative from Parent Teacher Association;
(ii)one representative from Self Help Groups;
(iii)one representative from Non-Governmental Organisations;
(iv)one Head Master or Headmistress of local Primary or Middle School;
(v)one Noon Meal Organiser.