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 2] [Entire Act]

State of Gujarat - Subsection

Section 2(6) in Veer Narmad South Gujarat University Act, 1965

(6)"high school" means a high school which has been recognised as a full-fledged high school by the Director of Education, Gujarat State, or by an officer authorised by him in this behalf;