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 7] [Entire Act]

State of Maharashtra - Subsection

Section 7(1) in Maharashtra Secondary and Higher Secondary Education Boards Act, 1965

(1)The Chairman of the State Board, and a Chairman of a Divisional Board shall hold office for a term of four years from the date of his appointment.