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 3] [Entire Act]

State of Gujarat - Subsection

Section 3(1) in Right of Children to Free and Compulsory Education Rules, 2012

(1)Admission Of Pupils. - No Elementary School Shall Normally Admit A Child Who Has Not Completed 6th Year Of Age On The Date Of Admission. However If A Child Is Desirous To Be Admitted On Completion Of 5 Years Of Age He Shall Be Admitted, Provided He Has Completed 5 Years Of Age As On 1 St June Of That Year.