Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 5(14)] [Section 5] [Entire Act] State of Goa - Subsection Section 5(14)(a) in The Goa, Daman and Diu Secondary and Higher Secondary Education Rules, 1975 (a)Six months previous notice of the intended transfer shall be given to the Board;