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 15(1)] [Section 15] [Entire Act] State of Maharashtra - Subsection Section 15(1)(f) in Maharashtra Secondary and Higher Secondary Education Boards Act, 1965 (f)unless the member to whom it relates has been given a reasonable opportunity of showing cause why such recommendation or order should not be made.