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 6(4)] [Section 6] [Entire Act] State of Madhya Pradesh - Subsection Section 6(4)(i) in Right of children to Free and compulsory Education Rules, 2011 (i)Details of children requiring special facilities / residential facilities in account of migration and sparse population; age appropriate admission and disability.