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]

UT Chandigarh - Subsection

Section 8(3) in Punjab Privately Managed Recognised Schools Employees (Security of Service) Act, 1979

(3)A person shall not be qualified for appointment as a Presiding Officer of a School Tribunal unless:
(a)he is, or has been a Judge of the High Court;
(b)he is, or has been a District Judge or an Additional District Judge.