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 6] [Entire Act]

State of Madhya Pradesh - Subsection

Section 6(4) in M.P. Recognition of Secondary and Higher Secondary School Rules, 2017

(4)The Chairman or Secretary of Society/Trust shall also attach with the application a notarized affidavit in respect of each parameter mentioned in Rule 5.