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 31(5)] [Section 31] [Entire Act]

Bombay Presidency - Subsection

Section 31(5)(d) in The Bombay Children Act, 1948

(d)no resolution passed at any meeting of the management of such institution shall be given effect to unless approved by the State Government.