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 39(5)] [Section 39] [Entire Act] State of Uttarakhand - Subsection Section 39(5)(b) in Uttaranchal School Education Act, 2006 (b)his continuance in office is likely to hamper or prejudice the conduct of disciplinary proceedings against him; or