Section 109A(3) in The Board of Secondary Education (Madhya Pradesh) Regulations, 1965
(3)(a)District Authority which shall include the Collector, the Superintendent of Police and the District Education Officer in consonance with the directions contained in order dated 29th March, 2001 passed in MCC No. 203/2001 by the Hon'ble High Court, Jabalpur, shall send recommendations to the Board for fixation of centres by 30th November each year.(b)The District Education Officer shall fill up the register provided by the Board with regard to the seating capacity of the proposed centres and its distance from the schools and the number of students, who appear from these centres.]