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 25(2)] [Section 25] [Entire Act] NCT Delhi - Subsection Section 25(2)(f) in Delhi Primary Education Act, 1960 (f)the circumstances which may be regarded as reasonable excuses for the non-attendance of a child within the meaning of section 10;