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 14] [Entire Act]

State of Andhra Pradesh - Subsection

Section 14(3) in Andhra Pradesh School Education Management (Community Participation) Rules, 1998

(3)In case the complaints regarding the non - utilisation or mis - utilisation of the funds are proved in the said enquiry, the Collector shall send a report to the Government for the removal of such member under Section 18(2) of the Act apart from initiating action under appropriate laws in force.