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 Haryana - Subsection

Section 5(3) in Haryana School Teachers Selection Board Act, 2011

(3)No person shall be qualified for appointment as a member unless he -
(a)possesses a post-graduate degree from any recognized university/ institution or have any other equivalent academic qualifications; or
(b)has worked on Class-II post under any State or Central Government for five years; or
(c)is an eminent academician :
Provided that all the incumbents shall not be from one category.