Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 69A(4)] [Section 69A] [Entire Act] State of Maharashtra - Subsection Section 69A(4)(b) in The Maharashtra Agricultural Universities (Krishi Vidyapeeths) Act, 1983 (b)he is qualified to be appointed as Judge of the High Court: