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 7] [Entire Act]

State of Maharashtra - Subsection

Section 7(2) in Maharashtra Secondary and Higher Secondary Education Boards Act, 1965

(2)The State Government may from time to time extend the term of office of a Chairman, provided that the term shall not exceed in the aggregate eight years.