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 349] [Entire Act] State of Jharkhand - Subsection Section 349(iv) in Bihar Education Code, 1961 (iv)The Headmaster/Principal's opinion shall be recorded in writing in all cases of appointment, promotion and removal of the members of the staff under him.