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 3] [Entire Act]

State of Uttar Pradesh - Subsection

Section 3(1) in The U.P. Secondary Education Services Selection Board (Procedure and Conduct of Business) First Regulations, 1998

(1)The Board shall allocate, from time to time the work amongst its members. The Chairman may, in urgent cases, allocate any work to any member including Vice-Chairman and seek approval of the Board in its next meeting.