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 Madhya Pradesh - Subsection

Section 2(15) in The Board of Secondary Education (Madhya Pradesh) Regulations, 1965

(15)"Principal" means the Head of a College or a Higher Secondary School or a Multipurpose Higher Secondary School recognised by the Board;