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 Maharashtra - Subsection

Section 2(h) in Maharashtra Secondary and Higher Secondary Education Boards Act, 1965

(h)“headmaster” or “headmistress” or “principal” means the head of the teaching staff of a secondary school or a junior college recognised by a Divisional Board, by whatever style designated: