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]

State of Jammu-Kashmir - Section

Section 7 in The Jammu and Kashmir Prohibition of Ragging Act, 2011

7. Removal from rolls of educational institution.

- Any student convicted of an offence under section 4 shall be removed from the rolls of the educational institution and shall not be admitted in any educational institution in the State for a period of three years from the date of such removal.