Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 19B(1)] [Section 19B] [Entire Act] State of Andhra Pradesh - Subsection Section 19B(1)(b) in Andhra Pradesh Borstal Schools Act, 1925 (b)The non-official members shall hold office for a period of two years but shall be eligible for reappointment on the expiry of that period.