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 171(6)] [Section 171] [Entire Act] State of Jharkhand - Subsection Section 171(6)(a) in Bihar Education Code, 1961 (a)in the case of a purely temporary appointment, when reference to the Governing Body would cause delay; or