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] [Entire Act]

Union of India - Section

Section 8 in THE NATIONAL COMMISSION FOR MINORITY EDUCATIONAL INSTITUTIONS (AMENDMENT) ACT, 2006

8. Amendment of section 24.- In section 24 of the principal Act, in sub- section (2), after clause (a), the following clause shall be inserted, namely:-" (aa) the forms in which appeal under sub- section (3) of section 12A and sub- section (3) of section 12B shall be made;".