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 1] [Section 39] [Entire Act]

State of Gujarat - Subsection

Section 39(3) in The Gujarat Secondary and Higher Secondary Education Act, 1972

(3)The State Government shall appoint a District Judge or a person who has been or is qualified to be a Judge of a High Court or a District Judge to be the Tribunal.