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 5] [Entire Act]

State of West Bengal - Subsection

Section 5(1) in The Rabindra Mukta Vidyalaya Act, 2001

(1)It shall be the duty of the [Council] [Word substituted for the word 'Vidyalaya' by W.B. Act 13 of 2006.] to advise the State Government on all meters relating to the [Council] [Word substituted for the word 'Vidyalaya' by W.B. Act 13 of 2006.] and distance learning system.