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 2] [Entire Act]

State of Maharashtra - Subsection

Section 2(iii) in Hyderabad Compulsory Primary Education Act 1952

(iii)"child" means a boy or girl whose age is not less than six years and not more than eleven years, at the beginning of tire school years;