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 8] [Entire Act]

State of Maharashtra - Subsection

Section 8(2) in The Maharashtra Educational Institutions (Regulation of Fee) Act, 2011

(2)The Chairperson and the members of the Divisional Fee Regulatory Committee shall not be eligible for re-appointment.