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 2] [Entire Act]

State of Haryana - Subsection

Section 2(m) in The Haryana School Education Act, 1995

(m)"minority school" means a school established and administered by a minority whether based on religion or language; having the right to do so under clause (1) of Article 30 of the Constitution of India;