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 0] [Section 4] [Entire Act]

State of Gujarat - Subsection

Section 4(14) in Gujarat Primary Education Act, 1947

(14)[ During any vacancy the continuing members may act as if no vacancy occurred.] [This sub-section was added by Bombay 8 of 1949, section 2(3).][15] When any area is added to the limits of a district during the term of office of the electing district local board of the district, the [State] Government, may, notwithstanding anything contained in the preceding sub-sections, direct that the school board constituted for the district may consist of such number of members exceeding sixteen, and may appoint such persons to be the additional members of the school board to represent the area added to the limits of the district, as it thinks fit.] [Sub-section (15) was inserted by Bombay 46 of 1949, section 2 (2).]