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 6] [Section 2] [Entire Act]

Bombay Presidency - Subsection

Section 2(2) in Bombay Primary Education Act, 1947

(2)"Approved School" means a primary school maintained by the [State] Government or by a school board or by an authorised municipality[and includes a private primary school recognized under section 40A;]