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 Madhya Pradesh - Section

Section 75 in The Board of Secondary Education (Madhya Pradesh) Regulations, 1965

75.

The authority entitled to sanction casual leave under clause (a) of Regulation 5 shall be the Head of the institution and that entitled to sanction other leave shall be the Managing Committee.