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 1] [Section 4A] [Entire Act]

State of Bihar - Subsection

Section 4A(1) in Bihar School Examination Board Act, 1952

(1)The State Government shall appoint the Chairman who shall be a whole-time officer of the Board.