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 11] [Entire Act]

State of Gujarat - Subsection

Section 11(8) in Right of Children to Free and Compulsory Education Rules, 2012

(8)In case of Children belonging to Scheduled Caste, Scheduled Tribes preference shall be given in the following order-
(i)to the Children of the BPL Card holder,
(ii)to the parents of the Children of the who are not covered under BPL category and whose income do not exceed-
(a)in rural areas Rs. 27,000/-and
(b)in urban areas Rs. 36,000/- per annum shall be given the preference,