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 Karnataka - Subsection

Section 2(11) in Karnataka Education Act, 1983

(11)"District Education Officer" means an Officer appointed as such to be incharge of the administration of the primary education in a district or part of a district;