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 5(2)] [Section 5] [Entire Act] State of Gujarat - Subsection Section 5(2)(b) in Right of Children to Free and Compulsory Education Rules, 2012 (b)In respect of children in classes VI - VIII, a school shall be established within a walking distance of 3 km of the neighbourhood.