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] [Entire Act]

State of Uttar Pradesh - Section

Section 11 in The United Provinces District Boards Primary Education Act, 1926

11. Penalty for employing child liable to attend primary school. -

Any person other than the parent who, during the prescribed hours of attendance at school, utilises on his own behalf or on behalf of any other person, in connection with any employment, whether for remuneration or not, the services of any child whose, parent is required under this Act to cause him to attend a recognised primary school, shall on conviction before a Magistrate, be liable to a fine not exceeding twenty-five rupees.